High Court Patna High Court - Orders

Trilochana Singh vs The State Of Bihar & Ors on 27 September, 2011

Patna High Court – Orders
Trilochana Singh vs The State Of Bihar & Ors on 27 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Civil Writ Jurisdiction Case No.12894 of 2009
                    ======================================================
                    Trilochana Singh
                                                                       .... ....  Petitioner/s
                                                       Versus
                    The State Of Bihar & Ors
                                                                       .... .... Respondent/s
                    ======================================================
                    Appearance :
                    For the Petitioner/s        :      Mr. Javed Aslam
                                                  Mr. Ashok Kumar Kashyap

                    For the Respondent/s :  Mr. (Gp10)
                    ======================================================
                    CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                    ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

3 27-09-2011 Heard Counsel for the petitioner and State.

This writ application has been filed to call for the

special meeting in order to enable the No Confidence Motion

against the Up Mukhiya of Rana Bigha Gram Panchayat in the

year 2008.

The position today is that fresh elections have already

taken place in 2011 and as such, this writ application has

become infructuous.

This writ application is dismissed as infructuous.

(Sheema Ali Khan, J)
Prabhakar Anand/-