Patna High Court – Orders
Mithilesh Yadav vs The State Of Bihar &Amp; Ors on 19 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2512 of 2010
1. MITHILESH YADAV S/O BAIJNATH YADAV R/O VILL BALA
BIGHA,P.O.KASBA,P.S.PARASBIGHA,DISTT-JEHANABAD
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE JEHANABAD
3. THE SUPERINTENDENT OF POLICE JEHANABAD
-----------
2/ 19/04/2011 In view of the statement made in paragraph-6
of the counter affidavit by respondent No.2 that the
application of the petitioner has been allowed and arms
licence No.799/894 dated 23.8.2010 has been granted
to him, the writ application has become infructuous.
It is accordingly disposed.
KC ( Navin Sinha, J.)