Patna High Court – Orders
Brajendra Kumar Sinha & Ors vs The State Of Bihar & Ors on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.1726 of 2007
1. Brajendra Kumar Sinha, son of late Girish Chandra
Prasad Sinha at present residing at Swarn Smriti,
Vijaynagar, Rukanpura, Bailey Road, West of Patel
Chowk, P.S. Danapur, District Patna
2. Umesh Prasad Srivastava, son of late Radha Krishna
Prasad, resident of village Belsand, P.S. Barauli, District
Gopalganj
3. Anil Kumar, son of late Paras Nath Sharma, resident of
village Dosut, P.S. Warshaliganj, District Nawada
4. Ashok Kumar Jha, son of Sri Upendra Jha, resident of
village Dariyapur, P.S. Shahkund, District Bhagalpur
5. Bhola Singh, son of late Ram Swaroop Singh, resident
of village Panchmahala, P.S. Mokamah, District Patna
... ... Petitioners
Versus
1. The State Of Bihar
2. Agriculture Production Commissioner, Government of
Bihar, Patna
3. Director Agriculture, Bihar, Patna
4. Joint Director of Agriculture-cum- Controller, Weights
& Measures, Bihar, Patna
5. Deputy Director of Agriculture-cum- Joint Controller,
Weights & Measures, Patna Division, Patna
6. Deputy Director of Agriculture-cum- Joint Controller,
Weights & Measures, Bhagalpur Division, Bhagalpur
7. Assistant Controller, Weights & Measurres, Begusarai
8. Assistant Controller, Weights & Measures, Nawada
..... .... Respondents
02/ 05.08.2011
Counsel for the petitioners states that during the
pendency of the writ petition, grievance of the petitioners
has been redressed.
In the circumstances, prayer made in the writ
petition has become infructuous, which is, accordingly,
disposed of.
Arjun/ ( V. N. Sinha, J.)
2