High Court Patna High Court - Orders

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

Patna High Court – Orders
Sudarshan Prasad Singh vs The State Of Bihar & Ors on 27 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                                        CWJC No.15536 of 2005

                          Sudarshan Prasad Singh son of late Sri Jaiballav Pd. Singh, resident
                          of Village-Dumra, P.O.-Dumra, P.S.-Bhawanipur, District-Purnea.
                                                                                 ........Petitioner
                                                 Versus
                     1.   The State Of Bihar.
                     2.   The District Magistrate, Purnea.
                     3.   Certificate Officer-cum-Sub-Divisional Officer, Sadar, Purnea.
                     4.   Block Development Officer, Kasba, Purnea.
                                                                          ..........Respondents
                                                -----------

03 27.09.2011 Learned counsel for the petitioner submits that petitioner

had died in the year 2007 during the pendency of this writ petition.

In the said circumstances, the writ petition has become

infructuous and is disposed of accordingly.

(S.N. Hussain, J.)
Safik