IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.5 of 2006
Tarkeshwar Singh, S/o Sri Ram Bahadur Singh, R/o Village-
Charihara, P.O. and P.S.-Mashrakh, District- Saran at Chapra.
........ Election Petitioner.
Versus
Kedar Nath Singh, S/o Sri Basudeo Singh, R/o Village-Mashrakh,
Nehru Tola, P.O. and P.S.-Mashrakh, District-Saran at Chapra.
... Respondents.
-----------
31. 10.12.2010 This case is with respect to the election of 14th Bihar
Legislative Assembly from 37, Mashrak Assembly Constituency for
which election was held in the year 2005.
The term of the said Assembly Election has come to an
end, whereafter another General Election has been concluded recently.
In the said circumstances, this petition has become
infructuous and is accordingly dismissed.
(S.N.Hussain,J.)
Sujit