High Court Patna High Court - Orders

Jai Prakash vs State Of Bihar on 8 July, 2010

Patna High Court – Orders
Jai Prakash vs State Of Bihar on 8 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4270 of 2000
                                       JAI PRAKASH
                                             Versus
                                     STATE OF BIHAR
                                           -----------

3. 8.7.2010. It has been informed by learned counsel for the

petitioner that during the pendency of this petition, the petitioner

has died.

Accordingly, the petition stands rejected as the same

has become infructuous.

In view of rejection of the present petition, the interim

order of stay stands automatically vacated.

In the case earlier lower court records were called for

and received. Office is directed to remit back the same.

Let a copy of this order be sent to the court below

forthwith.

Md.S.                                                   ( Rakesh Kumar, J.)