IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15068 of 2011
1. Shiv Shankar Singh S/O Sri Saraswati Singh R/O Vill. +
P.O.- Rajeyan, P.S.- Piro, Distt.- Bhojpur
2. Pramod Kumar Singh S/O Sri Saraswati Singh R/O Vill. +
P.O.- Rajeyan, P.S.- Piro, Distt.- Bhojpur----Petitioners
Versus
1. The State Of Bihar
2. The Director General of Police, Bihar, Patna
3. The Deputy Inspector General (Human Rights), Bihar, Patna
4. The Inspector General (Bihar Military Police), Bihar, Patna
5. The Chairman, Central Recruitment Board-Cum-Addl.
Inspector General, S.C.R.B., Bihar, Patna
6. The Chairman, Shahabad Range Board, Bhojpur---------------
------------------------------------------------Respondents
----------------------------------
2 21.10.2011 Heard learned counsel for the parties.
Contention of learned counsel for the petitioners is that
the cases of both petitioners are fully covered by the decision of the
Division Bench of this Court rendered in LPA No. 831 of 2009 and
other analogous cases disposed of on 28.6.2011, the case of Ajay
Kumar & others vs. State of Bihar & others reported in 2011 (3) PLJR
575.
This writ application is disposed of with a direction of the
respondents that if the cases of both the petitioners come within the
ambit of the said decision their cases will also be considered in light
of the same.
(Ajay Kumar Tripathi, J.)
RPS