Patna High Court – Orders
Javed Ashraf vs The State Of Bihar & Ors on 4 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1954 of 2009
Javed Ashraf
Versus
The State Of Bihar & Ors
with
CWJC No.2213 of 2009
Narendra Singh
Versus
The State Of Bihar & Ors
-----------
3. 04.07.2011 Learned senior counsel Mr. Rajendra
Prasad Singh submits that the application has
become infructuous as after completion of three
years tenure at the present place of posting the
petitioner has been subjected to a fresh order of
transfer.
The interim order dated 3.10.2008 stands
vacated with immediate effect.
The writ application stands disposed as
infructuous.
P. Kumar ( Navin Sinha, J.)