Patna High Court – Orders
Damyanti Singh &Amp; Ors. vs Rajendra Pratap Singh on 1 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA C.R. No.1893 of 2009 DAMYANTI SINGH & ORS. Versus RAJENDRA PRATAP SINGH son of late Surya Deo Narayan Singh, resident of Dumraon(Rajgarh), Thana Road, Dumraon, P.O. & P.S. Dumraon,District Buxar(Bihar), ... Plaintiff/Opp. Party Forthe Petitioners: Mr. Gajendra Nath Ojha, Advocate For the O.Ps. Mr. Vinay Kirti Singh, Advocate -----------
3 01.10.2010 Mr. Gajendra Nath Ojha, learned counsel for
the petitioners, informs that Eviction Suit No. 3 of 2004,
out of which the present civil revision has arisen, has
already been dismissed rendering the civil revision
infructuous.
In the above view of the matter, this civil
revision is dismissed as having become infructuous.
SC ( Dr. Ravi Ranjan, J.)