Patna High Court – Orders
Sudhindra Kumar Singh vs The State Of Bihar & Ors on 15 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3457 of 2011
Sudhindra Kumar Singh
Versus
The State Of Bihar & Ors
----------------------------------
2. 15.11.2011 Learned counsel for the petitioner submits that
during the pendency of the writ application, the relief
sought by the petitioner has already been granted by the
respondent authorities.
In the aforesaid circumstances, the writ
application has become infructuous.
It is, accordingly, dismissed as infructuous.
VPS ( Ramesh Kumar Datta, J.)