Patna High Court – Orders
Rajeshwar Prasad vs The State Of Bihar &Amp; Ors on 7 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.957 of 2010
RAJESHWAR PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
5 07.04.2011 No one appears for the petitioner.
Learned counsel for the State appears and
submits that in this case final order has been passed in
the confiscation proceeding on 9th December, 2010 i.e.
during the pendency of this writ application, and as such,
the writ application has now become infructuous.
Since no one appears for the petitioner, the writ
application stands dismissed for want of prosecution.
Manish/- ( Shailesh Kumar Sinha,J.)