IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.977 of 2011
BINDESHWARI PRASAD
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.999 of 2011
TRIVENI SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1008 of 2011
UPENDRA YADAV
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1010 of 2011
GIRIJA NANDAN SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
3. 25.1.2011 By order dated 17.1.2011 passed in
C.W.J.C. No.20735/2010 and its analogous cases,
this Court has held that the writ petitions
against BISCOMAUN, which is functioning through a
Managing Committee, are not maintainable.
For the reasons stated in the aforesaid
order dated 17.1.2011 passed in C.W.J.C.
No.20735/2010 and its analogous cases, the present
writ petitions are also dismissed as not
maintainable.
VPS ( Ramesh Kumar Datta, J. )