Patna High Court – Orders
Chandeshwar Manjhi vs The State Of Bihar &Amp; Ors on 18 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8583 of 2006
CHANDESHWAR MANJHI
Versus
THE STATE OF BIHAR & ORS
-----------
2 18.11.2010 None for the petitioner. The stand of the State as
stated in paragraph-5 of the counter affidavit is that the petitioner
has been given promotion. In support thereof annexure-A has been
annexed.
In view of above this writ application is dismissed
as having become infructuous.
RPS (Ajay Kumar Tripathi,J.)