Patna High Court – Orders
Madan Dhari Sharma vs The State Of Bihar &Amp; Ors on 7 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4485 of 2006
MADAN DHARI SHARMA, S/O Late Sharyug Singh, resident of
Village- Aspura, P.S. Vikram, District-Patna -------- Petitioner
Versus
1. THE STATE OF BIHAR through the Commissioner-cum-
Secretary, Water Resources Department, Govt. of Bihar,Patna
2. The Director, Revenue Administration, Water Resources
Department, Govt. of Bihar,Patna, now merged /amalgamated with
the office of the Chief Engineer, Water Resources
Department,Patna
3. The Deputy Collector Revenue Devision,Patna, now
marged/amalgamated with the office of the Executive Engineer,
Water Resources Department, Khagaul,Patna
------------------------- Respondents.
-----------
02 07-02-2011 Sri Sunil Kumar Verma, learned counsel for the
petitioner submits that now the petition has become infructuous.
Accordingly, the petition stands dismissed as the
same has become infructuous .
NKS/- ( Rakesh Kumar, J.)