Patna High Court – Orders
Dharmendra Sao vs State Of Bihar on 1 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37631 of 2010
DHARMENDRA SAO son of Paras Sao, resident
of village- Pahadpura, P.S.-Biharsharif, Dist.-Nalanda
Versus
STATE OF BIHAR
-----------
4. 1.3.2011. Mr.Raj Kishore Prasad No.1, learned counsel for the
petitioner submits that during the pendency of the present petition
the petitioner has already been acquitted and, as such, the petition
has become infructuous.
Accordingly, the petition is dismissed as the same
has become infructuous.
Md.S. ( Rakesh Kumar, J.)