High Court Patna High Court - Orders

Rajendra Prasad Singh vs The Union Of India & Ors on 9 November, 2011

Patna High Court – Orders
Rajendra Prasad Singh vs The Union Of India & Ors on 9 November, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.3802 of 2001
                           Rajendra Prasad Singh
                                  Versus
                         The Union Of India & Ors
                                 -----------

4. 09.11.2011 It is stated by Mr. Ashutosh Kumar, learned

counsel appearing on behalf of the petitioner that the

petitioner has since died. In view of which, the writ petition

has now become infructuous and as such seeks liberty to

withdraw the same.

The writ petition is accordingly dismissed as

withdrawn.

     Fahad.                                              ( Vikash Jain, J. )