Patna High Court – Orders
Suresh Paswan vs The State Of Bihar &Amp; Ors on 24 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15994 of 2005
SURESH PASWAN
Versus
THE STATE OF BIHAR & ORS
-----------
2 24.9.2010 In view of the statement made in the counter
affidavit the petitioner has already been given his rightful claim
including the grant of ACP.
In view of the stand taken, this writ application has
lost its meaning and it has become infructuous now. It is dismissed
accordingly.
RPS (Ajay Kumar Tripathi,J.)