IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11575 of 2009
GEETA KUMARI (DEVI)& ANR
Versus
THE STATE OF BIHAR & ORS
-----------
3. 29/10/2010 It is accepted position by learned
counsel for the parties that the order
impugned in this writ application has already
been quashed by a Bench of this Court by
order dated 4.5.2010 passed in C.W.J.C.No.110
of 2010.
In that view of the matter, this writ
application is also allowed in terms of the
said order dated 4.5.2010 passed in
C.W.J.C.No.110 of 2010.
Pradeep/ ( J. N. Singh,J.)