Patna High Court – Orders
Damyanti Singh &Amp; Ors. vs Rajendra Pratap Singh on 1 October, 2010
IN THE HIGH COURT OF JUDICATURE AT
PATNA
C.R. No.1893 of 2009
DAMYANTI SINGH & ORS.
Versus
RAJENDRA PRATAP SINGH son of late Surya Deo
Narayan Singh, resident of Dumraon(Rajgarh), Thana
Road, Dumraon, P.O. & P.S. Dumraon,District
Buxar(Bihar), ... Plaintiff/Opp. Party
Forthe Petitioners: Mr. Gajendra Nath Ojha, Advocate
For the O.Ps. Mr. Vinay Kirti Singh, Advocate
-----------
3 01.10.2010 Mr. Gajendra Nath Ojha, learned counsel for
the petitioners, informs that Eviction Suit No. 3 of 2004,
out of which the present civil revision has arisen, has
already been dismissed rendering the civil revision
infructuous.
In the above view of the matter, this civil
revision is dismissed as having become infructuous.
SC ( Dr. Ravi Ranjan, J.)