High Court Patna High Court - Orders

Smt.Mina Devi vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Smt.Mina Devi vs The State Of Bihar &Amp; Ors on 18 January, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.641 of 2006
               Smt.Mina Devi wife of Nawal Kishore Prasad, resident of village-
               Ahiyapur, R. Mushari, P.S. Sarmera, District Nalanda, at present
               resident of Mohalla- Bangaliper, P.S. Sheikhpura, District-
               Sheikhpura         ..................                          Petitioner
                                       Versus
               1. The State Of Bihar
               2. The Commissioner, Patna, Commissionary, Patna
               3. The District Magistrate, Nalanda, Bihar Sharif
               4. The Deputy Collector (Land Reforms) Nalanda, Bihar
               5. The Circle Officer, Sarmera at Sarmera, P.S. Sarmera, District
                  Nalanda
               6. Sri Suresh Prasad son of Sri Dukhi Mahto, resident of village
                  Ahiyapur, Musahari, P.S. Sarmera, P.O. Gopalbad, District
                  Nalanda            .....          ......             Respondents

02/    18.01.2011

Learned counsel for the petitioner states that during

the pendency of this writ application, prayer made in the

petition has become infructuous, which is, accordingly,

disposed of.

      Arjun/                               (V.N. Sinha, J.)