High Court Patna High Court - Orders

Ghuran Mukhiya &Amp; Ors vs The State Of Bihar &Amp; Ors on 10 March, 2011

Patna High Court – Orders
Ghuran Mukhiya &Amp; Ors vs The State Of Bihar &Amp; Ors on 10 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.4260 of 2004
                1. GHURAN MUKHIYA S/o Late Bhunai Mukhiya
                2. Domi Mukhiya S/o Late Munai Mukhiya
                3. Ghunai Mukhiya S/o Late Lala Mukhiya
                4. Rajendra Mukhiya S/o Late Manai Mukhiya
                5. Bimla Devi Wife of Mauza Mukhiya
                   All residents of Village-Debhar Tola Dighiya, P.S.-
                   Ghoghardiha, District-Madhubani.
                6. Ram Ratan Mukhiya alias Ratan Mukhiya Son of Late
                   Punidhar Mukhiya.
                7. Bhuwan Mukhiya Son of Late Methru Mukhiya
                   Petitioner nos. 6 and 7 are resident of Village Enerwa,
                   P.S. Phulparas, District-Madhubani.
                                                         ........Petitioners.
                                 Versus
              1. THE STATE OF BIHAR
              2. The Registrar, Co-operative Societies, Bihar, Patna
              3. The Joint Director, Co-operative Societies, Darbhanga
                 Division, Darbhanga.
              4. The Assistant Registrar, Co-operative Societies,
                 Jhanjharpur, District-Madhubani.
              5. Co-operative Extension Officer (Headquarter)-cum-
                 Election Officer of Ghoghardiha Anchal Fisherman Co-
                 operative Societies, Ghoghardiha, District-Madhubani.
              6. Ghoghardiha Anchal Fisherman Co-operative Society,
                 Ghoghardiha through its Secretary, District-Madhubani.
              7. Jeevach Mukhiya Son of Late Chandeshwar Mukhiya,
                 Resident of Village-Brahampura, P.S. Phulparas,
                 District-Madhubani.
                                                        .........Respondents.
                                            -----------

2/ 10.03.2011 Mrs. Indu Bala Jha, learned counsel

appearing on behalf of the petitioners, in presence

of learned A.C. to A.A.G.-1, submits that with the

passage of time, the present writ petition has

become infructuous as such, she seeks
2

permission to withdraw this application.

Permission is accorded.

Writ petition is dismissed as infructuous.

( Birendra Prasad Verma, J.)

Anjani/