Patna High Court – Orders
Ashok Kumar Singh vs Bhikhee Singh &Amp; Ors on 6 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1636 of 2003
ASHOK KUMAR SINGH, SON OF SRI SHIV SHANKAR
SINGH, RESIDENT OF VILLAGE + P.O. : UDANT RAI KE
BANGARA, P.S. THAWE, DISTRICT-GOPALGANJ.
...............................OPPOSITE PARTY NO.3/PETITIONER.
Versus
1. BHIKHI SINGH, SON OF LATE RAM GOVIND SINGH,
RESIDENT OF VILLAGE + P.O. : BANGARA, P.S. :
THAWE : MAJHAGARH : C.O. MAJHAGARH, DISTRICT-
GOPALGANJ.
..................PETITIONER/OPPOSITE- PARTY -1ST SET.
2. THE ELECTION OFFICER-CUM-BLOK DEVELOPMENT
OFFICER, MANJHAGARH, P.S. THAWE, DISTRICT-
GOPALGANJ.
3. SRI ANUKUL CHANDRA THAKUR, SON OF LATE
RADHA KRISHNA THAKUR, RESIDENT OF VILLAGE-
PITHOURI, P.S.: THAWE, DISTRICT-GOPALGANJ.
4. MD. AALAM, SON OF ISMAIL MIAN, RESIDENT OF
VILLAGE-PITHOURI, P.S. THAWE, DISTRICT-
GOPALGANJ.
5. UPENDRA SINGH, SON OF DAROGA SINGH, RESIDENT
OF VILLAGE-DEURIYA PRAGANA SIPAH, P.S. THAWE,
DISTRICT-GOPALGANJ.
6. CHITRANJAN TIWARI, SON OF SHIVNATH TIWARI,
RESIDENT OF VILLAGE-BANGARA, P.S. THAWE,
DISTRICT-GOPALGANJ.
7. JANARDHAN PANDEY, SON OF BHAWAR PANDEY,
RESIDENT OF VILLAGE-LAHLADPUR, P.S.
MANJHAGARH, DISTRICT-GOPALGANJ.
8. DINANATH SINGH, SON OF KOMAL SINGH, RESIDENT
OF VILLAGE-BANGARA, P.S. THAWE, DISTRICT-
GOPALGANJ.
9. BEERBAHADUR SINGH, SON OF RAMBRICH SINGH,
RESIDENT OF VILLAGE-UJAIN, P.S. THAWE, DISTRICT-
GOPALGANJ.
10. BHIKHI SINGH, SON OF LATE RAMGOVIND SINGH,
RESIDENT OF VILLAGE + P.O.-UDANT RAI KE
BANGARA, P.S. THAWE, DISTRICT-GOPALGANJ.
11. MUKHDEV RAM, SON OF RAMJEET RAM, RESIDENT
OF VILLAGE-UJJAIN, P.S. THAWE, DISTRICT-
GOPALGANJ.
12. SHIVNATH YADAV, SON OF BRICHA YADAV,
RESIDENT OF VILLAGE-UPERCHANTA, P.S. THAWE,
DISTRICT-GOPALGANJ.
13. SANJEEV KUMAR, SON OF SURENDRA TIWARI,
RESIDENT OF VILLAGE, LAHLADPUR, P.S. THAWE,
DISTRICT-GOPALGANJ.
2
14. SITARAM YADAV, SON OF TILAKDHARI YADAV,
RESIDENT OF VILLAGE-PITHOURI, P.S. THAWE,
DISTRICT-GOPALGANJ.
.........OPPOSITE PARTIES/OPPOSITE- PARTY 2ND SET.
-----------
4/ 06-12-2010 Mr. Subh Narayan Singh, learned counsel
appearing on behalf of the petitioner, submits that with
passage of time the writ petition has become infructuous.
Accordingly, the present petition is dismissed as
infructuous in presence of the learned counsel appearing
on behalf of the respondents.
( Birendra Prasad Verma, J.)
BTiwary/