IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16000 of 2008
CHANDRIKA HAZARA son of late Keshwar Hazara,
resident of village-Bairya, P.S.-Ramgarhawa, Dist.-
East Champaran, at present suspended Nazir of Sugauli
Block, Dist.-East Champaran ..... .....Petitioner
Versus
1.STATE OF BIHAR
2.Sabbir Hassan son of Mukhtar Ahmad, resident of
Mohalla-Shivgang Narkatiyaganj, P.S.-Narkatiyaganj
Dist.-West Champaran, at present Commissioner
Office, Muzaffarpur, Post as Deputy Collector.
...... ......Opp. Party.
-----------
3. 29.6.2010. Learned counsel for the petitioner submits that during
pendency of this petition, the petitioner has already been convicted
and sentenced. The present petition was filed with a prayer to
quash two orders passed in Cr.Revision No.397 of 2006 and
Cr.Revision No.485 of 2006 on 7.5.2007 by learned Sessions
Judge, East Champaran, Motihari, whereby the petition of the
petitioner for sending cheque in question for expert examination
was rejected.
In view of changed circumstance, the petition has
become infructuous and, accordingly, this petition is dismissed as
the same has become infructuous.
Md.S. ( Rakesh Kumar, J.)