Jharkhand High Court
Chhabi Manjhian vs Hiramani Majhian & Ors on 11 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 4445 of 2009
Chhabi Manjhian ...... Petitioner
Versus
Hiramani Majhian & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. M.B. Lal
For the Respondents : M/s A.K. Mehta, J. Mazumdar
02/Dated: 11 th February, 2011
1.
Learned counsel appearing for the petitioner submitted that the petition
has become infructuous and, therefore, may be disposed of as such.
2. In view of the aforesaid submission, the petition is, hereby, disposed of as
infructuous.
3. Interim relief, if any, stands vacated.
(D.N. Patel, J.)
Ajay