IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.563 of 2008
RANJAN KUMAR
Versus
STATE OF BIHAR & ORS.
-----------
6. 25.4.2011 Heard learned counsel for the petitioner and the State as
also the learned counsel for respondent no.5.
The grievance of the petitioner in this writ application is
that the order dated 28th of April, 2007 passed by the Additional
Chief Judicial Magistrate, Barh for release of the vehicle in question
in connection with Pandarak Police Station Case No.19/07 is not
being carried out.
Learned counsel appearing for the State as also learned
counsel for respondent no.5 submits that the vehicle has already
been released in favour of Surya Bali Tiwary (respondent no.5)
pursuant to the order dated 23rd of April, 2007 passed by the City
Civil Court at Calcutta in connection with M. Ex. Case No.439 of
2007, as contained in Annexure A to the counter affidavit filed on
behalf of respondent no.5.
Since the vehicle has already been released, no further
order needs to be passed.
The writ application is, accordingly, now become
infructuous and as such dismissed.
PNM (Shailesh Kumar Sinha, J.)