Patna High Court – Orders
Uma Shankar Singh vs The State Of Bihar & Ors on 16 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17996 of 2011
Uma Shankar Singh S/O Manoj Kumar Singh R/O Village- Jagatpur,
Police Station - Krishnagarh, District- Bhojpur
Versus
1. The State of Bihar through Director General of Police, Bihar, Patna.
2. The Inspector General, Bihar Military Police, Bihar, Patna.
3. The Chairman, Central Selection Board of Constable-cum-
Additional Inspector General S.C.R.B., Bihar, Patna.
4. The Chairman, Central Region Board No. 1, Patna.
-----------
For the petitioner: M/S Abhishek and Prabhat Kumar Deepak.
For the State : Mr. Girija Shankar Prasad, GP-1.
For the CSBC : M/S. Sanjay Pandey and Binod Kumar Mishra.
—
03. 16.11.2011 Counsel for the petitioner submits that the issue
raised by him in the present writ application is now covered by
the decision rendered in LPA No.831 of 2009.
The writ application is disposed of with an
observation that if the case of the petitioner comes within the
ambit of said decision, the respondents will be guided by the
same.
rkp ( Ajay Kumar Tripathi, J.)