Patna High Court – Orders
Guddu Chaubey vs State Of Bihar on 6 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31632 of 2010
GUDDU CHAUBEY, SON OF LATE BABUMAN CHAUBEY, RESIDENT
OF VILLAGE -SONASATI, POLICE STATION SHIKARPUR,
DISTRICT-WEST CHAMPARAN. .....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Pathak Dhananjay Kr. (Adv.)
For the State : APP.
-----------
03/ 06.10.2010 Learned Counsel for the petitioner
submits that the judgment has already been
delivered and the case has become
infructuous.
Perused the report of the Additional
Sessions Judge, West Champaran, Bettiah dated
23.09.2010. The report mentions that the case
is likely to be disposed of in the first week
of October, 2010.
In view of the above submission, it
appears that the petition has become
infructuous. Accordingly, the petition is
dismissed.
(Shyam kishore Sharma, J.)
kksinha/-