Patna High Court – Orders
Vikash Kumar Singh vs The State Of Bihar & Ors on 23 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.1070 of 2011
                     VIKASH KUMAR SINGH, S/O SRI JITENDRA SINGH OF
                     VILLAGE CHAINPUR, P.O.+ P.S.- TARAIYAN, DISTT-
                     SARAN (CHAPRA).
                                                               ......PETITIONER.
                                             Versus
                        1. THE STATE OF BIHAR THROUGH THE CHIEF
                        SECRETARY GOVT. OF BIHAR, PATNA.
                        2. THE D.G.-CUM-I.G. OF POLICE, BIHAR PATNA.
                        3. THE ADDL. D.G. OF POLICE, SRI SUNIL KUMAR CUM
                        CHAIRMAN CENTRAL SELECTION BOARD,
                        CONSTABLE SELECTION BIHAR, PATNA.
                        4.THE D.I.G. OF POLICE, SARAN RANGE, SARAN.
                        5.THE S.P. SARAN.
                                                       ......RESPONDENTS.
                                           -----------
2 23.06.2011 Issue raised by the petitioner had already been
adjudicated by the learned Single Judge.
In that view of the matter, no separate
adjudication is required to be made. Writ will be
governed by the said order or by any order which may
be passed by the Division Bench in appeal on the issue.
Accordingly, writ application is disposed of.
Bhardwaj/ (Ajay Kumar Tripathi, J.)