Patna High Court – Orders
Rahul Kumar vs The State Of Bihar on 2 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18112 of 2011
RAHUL KUMAR
Versus
THE STATE OF BIHAR
-----------
2 02.06.2011 Learned counsel for the petitioner submits that
the petitioner has been arrested during the pendency of
this application, and as such, this application has
become infructuous.
The application accordingly stands dismissed
as infructuous.
Manish/- ( Shailesh Kumar Sinha,J.)