High Court Jharkhand High Court

Bijay Pratap Singh vs State Of Jharkhand & Ors. on 21 June, 2011

Jharkhand High Court
Bijay Pratap Singh vs State Of Jharkhand & Ors. on 21 June, 2011
                IN THE HIGH COURT OF JHARKHAND, RANCHI
                      WP(C) No. 1163 of 2005

      Bijay Pratap Singh.               ........                .. Petitioner
                                   Versus
      The State of Jharkhand and Ors.     ...                 Respondents.

                CORAM: HON'BLE MR. JUSTICE D.N. PATEL.
                                      ------

For the Petitioner(s) : Mr. A.K. Sahani, Adv.
For the Respondent: : Sr. S.C.-II.

——-

04/ Dated: 21st June, 2011.

1. Counsel for the petitioner, upon instruction from his client,
submitted that the petition has became infructuous.

2. In view of the aforesaid submission, this writ petition is
disposed of as infructuous.

3. Interim relief, if any, stands vacated .

(D.N. Patel, J. )

Anu /-