Patna High Court – Orders
Durga Prasad Thakur vs The State Of Bihar &Amp; Ors on 8 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6058 of 2006
DURGA PRASAD THAKUR
Versus
THE STATE OF BIHAR & ORS
-----------
02. 8.11.2010 None for the petitioner. The stand of the petitioner is that in
terms of the notification dated 1st August, 2006 the petitioner has been
given benefit of ACP, which is corroborated by the said notification.
In view of the same the writ application has become
infructuous. It is dismissed as such.
rkp ( Ajay Kumar Tripathi, J.)