IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13344 of 2011
1. Shiv Pujan Sahay, son of late Saryug Pd. Bhagat, resident of
Mohalla - Bhikhanpur, Gumti No.2, Police Station - Ishak
Chak, District - Bhagalpur.
2. Rakesh Kumar Bhagat, son of late Chhedi Prasad Bhagat alias
Chhedi Bhagat, resident of village - Jagdishpur, Police station
- Jagdishpur, District - Bhagalpur at present International
Hotel, Shiva Complex, Police Station Kotwali, District -
Bhagalpur.
3. Om Prakash Ravidas son of Ram Kishun Ravidas alias Ram
Kishun Das, resident of Badlu Chak, Police Station
Jagdishpur, District - Bhagalpur.
4. Mamta Kumari daughter of Bhagwan Bhagat, resident of
village Barahat, Police Station - Pirpainti, District -
Bhagalpur
Versus
1. The State Of Bihar through Chief Secretary, Old Secretariat,
Patna.
2. The Principal Secretary, Department of Human Resources
Development, Bihar, Patna.
3. The Principal Secretary, Department of Personal and
Administrative Reforms, Bihar, Patna.
4. Director, Public Education Directorate, Bihar, Patna.
5. The Principal Secretary, Social Welfare Department, Bihar,
Patna.
6. The Additional Director, Formal Education, Bhagalpur.
7. The District Magistrate, Bhagalpur.
8. The District Public Education Officer, Bhagalpur.
-----------
02. 05.09.2011 Contention of the counsel for the petitioners is that
the issue raised by them in the present writ application is
covered by the decision rendered in CWJC No.8418 of 2010,
which is the case of Sheo Bhajan Prasad Diwakar and others v.
State of Bihar and others, decided on 21.4.2011.
The present writ application is disposed of with
observation that if the cases of these petitioners come within the
ambit of adjudication made by the learned Single Judge, their
cases too will be considered in light of the same. If there is a
2
distinguishing feature, the authorities will be required to inform
the petitioners on this count.
rkp ( Ajay Kumar Tripathi, J.)