IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10868 of 2009
KISHOR KUMAR ROY SON OF MAHENDRA ROY
RESIDENT OF VILLAGE BIJHARA, P.S. BALIA BELON,
BLOCK KADWA, DISTRICT KATIHAR.
Versus
THE STATE OF BIHAR & ORS .
-----------
3 14/12/2010 Admitted position between the parties is that the
impugned order dated 23.06.2009 contained in annexure-
3 is no longer in play in view of the subsequent order
dated 10.11.2009 which has been passed by the
Appellate Authority, Katihar.
To that extent, writ application of the petitioner
has lost its meaning and no adjudication is required. On
that score this writ application has become infructuous
and it is dismissed as such.
AMIN/ (Ajay Kumar Tripathi, J.)