IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.260 of 2009
RAMASHISH PANDIT
Versus
MUNNI PANDIT & ORS
-----------
16 23.09.2010 Mr. Baidya Nath Thakur, learned counsel for the
petitioner, appears and informs that Partition Suit No. 24
of 2002 having already been disposed of, this Civil
Revision filed against the order of the appellate court in
the matter arising out of Order 39 Rules 1 and 2 of the
Code of Civil Procedure has become infructuous.
In the above view of the matter, this civil revision
is dismissed as having become infructuous.
( Dr. Ravi Ranjan, J.)
SC