High Court Patna High Court - Orders

Chandrika Hazara vs State Of Bihar &Amp; Anr on 29 June, 2010

Patna High Court – Orders
Chandrika Hazara vs State Of Bihar &Amp; Anr on 29 June, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.16000 of 2008
                       CHANDRIKA HAZARA son of late Keshwar Hazara,
                       resident of village-Bairya, P.S.-Ramgarhawa, Dist.-
                      East Champaran, at present suspended Nazir of Sugauli
                       Block, Dist.-East Champaran        ..... .....Petitioner
                                            Versus
                     1.STATE OF BIHAR
                     2.Sabbir Hassan son of Mukhtar Ahmad, resident of
                       Mohalla-Shivgang Narkatiyaganj, P.S.-Narkatiyaganj
                       Dist.-West Champaran, at present Commissioner
                       Office, Muzaffarpur, Post as Deputy Collector.
                                                ......          ......Opp. Party.
                                                    -----------

3. 29.6.2010. Learned counsel for the petitioner submits that during

pendency of this petition, the petitioner has already been convicted

and sentenced. The present petition was filed with a prayer to

quash two orders passed in Cr.Revision No.397 of 2006 and

Cr.Revision No.485 of 2006 on 7.5.2007 by learned Sessions

Judge, East Champaran, Motihari, whereby the petition of the

petitioner for sending cheque in question for expert examination

was rejected.

In view of changed circumstance, the petition has

become infructuous and, accordingly, this petition is dismissed as

the same has become infructuous.

Md.S.                                                    ( Rakesh Kumar, J.)