High Court Patna High Court - Orders

Ved Prakash Singh vs The State Of Bihar &Amp; Ors on 3 March, 2011

Patna High Court – Orders
Ved Prakash Singh vs The State Of Bihar &Amp; Ors on 3 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.822 of 2011
                  VED PRAKASH SINGH, S/O NAWAL KIHSORE SINGH,
                  R/O FATEHPUR, P.O. AND P.S.-RAGHOPUR,
                  DISTRICT-VAISHALI.             ...............PETITIONER.
                                       Versus
                  1. THE STATE OF BIHAR THROUGH D.G.P. BIHAR,
                  PATNA.
                  2. THE CENTRAL SELECTION BOARD (CONSTABLE
                  RECRUITMENT), BIHAR, PATNA THROUGH ITS
                  SECRETARY.
                  3. THE CHAIRMAN OF THE CENTRAL SELECTION
                  BOARD (CONSTABLE RECRUITMENT), BIHAR, PATNA.
                  4. THE SECRETARY OF THE CENTRAL SELECTION
                  BOARD (CONSTABLE RECRUITMENT), BIHAR, PATNA.
                                              ..................RESPONDENTS.
                                 -----------

2 03.03.2011 Disposed of in terms of the judgment

passed in CWJC No.14170 of 2010 and other

analogues cases on 19.02.2011.

      Arvind/                         ( J. N. Singh, J.)