Patna High Court – Orders
Smt.Anita Acharya vs The State Of Bihar &Amp; Ors on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5326 of 2006
SMT.ANITA ACHARYA, DAUGHTER OF LATE S.K. ACHARYA,
RESIDENT OF ACHARYA HOUSE, MURADPUR, P.S.- PIRBAHORE, DISTRICT- PATNA :---
PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, PATNA.
3. THE SUB DIVISIONAL MAGISTRATE, PATNA.
4. SRI GOPAL PRASAD, SON OF LATE JANGLI LAL,
RESIDENT OF DARIYAPUR GOLA, P.S.- KADAMKUAN, IN
THE TOWN AND DISTRICT OF PATNA :---RESPONDENTS.
-----------
2. 18.03.2011. Sri Naresh Prasad,
counsel for the petitioner states
that during the pendency of the
writ petition, prayer made in
this writ petition has become
infructuous, which is,
accordingly, disposed of.
(V.N.Sinha,J.)
P.K.P.