Patna High Court – Orders
Lalan Prasad Yadav @ Lalan Yadav @ … vs State Of Bihar &Amp; Anr on 28 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.797 of 2007
LALAN PRASAD YADAV @ LALAN YADAV @ LALAN KUMAR YADAV,
SON OF HARENDRA PRASAD YADAV @ HARENDRA RAI, RESIDENT
OF VILLAGE- JAI SINGH PUR CHILRAON, P.S.- TURKAULIA, DISTRICT-
EAST CHAMPARAN.
Versus
1. THE STATE OF BIHAR
2. SEEMA DEVI WIFE OF LALAN YADAV DAUGHTER OF KASHI
NATH BHAGAT RESIDENT OF VILLAGE- MANGANIA, P.S.-
HARSIDHI, DISTRICT- EAST CHAMPARAN, PRESENT ADDRESS-
VILLAGE- CHILRAW, P.S.- TURKAULIA, DISTRICT- EAST
CHAMPARAN.
For the petitioner : Mr. Vijay Shankar Srivastava, Advocate.
For the State : Mr. Jharkhandi Upadhyay, A.P.P.
-----------
5 28.06.2010 Both sides present.
Learned counsel for the petitioner states that the
application has become infructuous as the main case has already
been taken and decided by the learned Family Court. Present
application sought to assail the interim order.
As prayed for, the application is dismissed as having
become infructuous.
( Kishore K. Mandal, J. )
pkj