Patna High Court – Orders
Md.Khalil Hasan vs State Of Bihar & Anr on 6 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 34954 of 2010
MD.KHALIL HASAN S/o Md. Jasamuddin
Resident of Village Nunsari P.S. Nokha
District-Rohtas.
- Petitioner.
Versus
1.
THE STATE OF BIHAR.
2. Asia Khatunnm D/o Md., Sultan Idris Mian, R/o Bikramganj,
P.S. Bikramganj, District Rohtas
Opposite Parties.
6. 06-07-2011 Heard the learned counsel for the petitioner.
Learned counsel for the petitioner submits that
the case has already been disposed of in the learned
Court below. Hence, the Criminal Miscellaneous
petition has become infructuous.
Accordingly, this application is dismissed as
having become infructuous.
Kamlesh (Gopal Prasad, J.)