High Court Patna High Court - Orders

Birendra Prasad vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Birendra Prasad vs The State Of Bihar &Amp; Ors on 31 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.6141 of 2006
                         BIRENDRA PRASAD, SON OF SRI JAGAT NARAYAN PRASAD,
                         RESIDENT OF VILLAGE AMNAUR HAR NARAYAN, POLICE
                         STATION AMNAUR IN THE DISTRICT OF SARAN AT CHAPRA.
                                         Versus
                       1. THE STATE OF BIHAR THROUGH THE DISTRICT
                          MAGISTRATE, SARAN AT CHAPRA.
                       2. SUB-DIVISIONAL MAGISTRATE, MARAURHA(SARAN).
                       3. THE CIRCLE OFFICER, AMANAUR, SARAN.
                       4. THE BLOCK DEVELOPMNET OFFICER, AMNAUR, SARAN.
                       5. THE PANCHAYAT SECRETARY, AMANAUR HAR NARAYAN,
                          PANCHAYAT SARAN AT CHAPRA.
                                              -----------

02. 31.03.2011 Sri Sushant Kumar on instruction from counsel for

the petitioner Sri Sunil Kumar states that prayer made in the writ

petition has become infructuous, which is accordingly, permitted

to be withdrawn.

Rajesh/                                          ( V.N. Sinha, J.)