High Court Patna High Court - Orders

Ram Milan Sah vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Ram Milan Sah vs The State Of Bihar &Amp; Ors on 11 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.6810 of 2004
                    RAM MILAN SAH SON OF LATE JAI NARAYAN SAH OF
                    RAMPUR, P.S. JANDAHA, DISTRICT- VAISHALI
                                             - PETITIONER.
                                        Versus
               1.   THE STATE OF BIHAR
               2.   COLLECTOR, VAISHALI, HAJIPUR.
               3.   ANCHAL ADHIKARI JANDAHA P.S. JANDAHA,
                    DISTRICT- VAISHALI.
               4.   RAM KARAN BAITHA SON OF LATE AYODHYA BAITHA
                    OF RAMPUR CHAK LAHA, P.S. JANDAHA, DISTRICT-
                    VAISHALI             - RESPONDENTS.
                                         -----------

3/ 11-04-2011 Mr. Raghunath Singh, learned counsel, on the

instructions of Mr. Jawed Aslam, learned counsel

appearing on behalf of the petitioner, in presence of

learned counsel appearing on behalf of the respondents,

submits that with the passage of time the present writ

petition has become infructuous.

Accordingly, the writ petition is dismissed as not

pressed.

( Birendra Prasad Verma, J.)
BTiwary/