Patna High Court – Orders
Ghulam Najmul Hoda vs The State Of Bihar &Amp; Ors on 3 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14477 of 2009
1. GHULAM NAJMUL HODA S/O LATE GHULAM MUSHTAFA R/O
RAHIMPUR PYRAE, BAGAHANGAWAN, P.O- BANDHARA, P.S-
VIDYAPATI NAGAR (GHOTHO), DISTT- SAMASTIPUR
Versus
1. THE STATE OF BIHAR
2. THE STATE ELECTION COMMISSION, THROUGH THE CHIEF
ELECTION OFFICER PATNA NEAR, R. BLOCK SONE BHAWAN,
PATNA
3. DISTRICT ELECTION OFFICER-CUM-COLLECTOR SAMASTIPUR
4. THE S.D.O. DALSINGSARAI, DISTT- SAMASTIPUR
5. B.D.O. CUM BLOCK ELECTION OFFICER, VIDYAPATI NGAR,
DISTT- SAMASTIPUR
6. ASSISTANT ELECTION OFFICER CUM STATICAL OFFICER (ARO.
VIDYAPATI NAGAR) DISTT- SAMASTIPUR
7. PRESIDING OFFICER, BOOTH NO. 028, MANIYARPUR
PANCHAYAT, DALSINGH SARAI, DISTT- SAMASTIPUR
8. HARIHAR PD. SINGH S/O LATE VISHWANATH PD. SINGH
(MUKHIYA) VILL-MANIYARPUR, P.S/P.O- VIDYAPATI NAGAR
(GHATHO), DALSINGH SARAI, DISTT- SAMASTIPUR
-----------
03. 03.12.2010 Learned counsel for the petitioner fairly
submits that the application has become infructuous
on account of death of the person whose election was
under challenge.
The application is disposed as infructuous.
P.K. ( Navin Sinha, J.)