High Court Patna High Court - Orders

Indrajeet Mishra vs The State Of Bihar & Anr on 9 September, 2011

Patna High Court – Orders
Indrajeet Mishra vs The State Of Bihar & Anr on 9 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.17889 of 2008
                 Indrajeet Mishra, son of Late Ragho Mishra, resident of
                 Village-Madhubani, P.S. Bhojpatti, District-Sitamarhi.
                 .............................................................Petitioner.

                                            Versus

                  1. The State Of Bihar.
                  2. Jageshwar Lohar, son of Late Bandhan Lohar,
                     Coaching Superintendent at present posted at East
                     Central Railway, Saharsa (Bihar).
                     ...........................................Opposite Parties.

                                ----------------------------------

For the Petitioner : Mr. Ajay Kumar Verma, Advocate.
For the State : Mrs. Veena Rani Prasad, A.P.P.

—————————-

3. 9.9.2011. Learned counsel appearing on behalf of the petitioner

submits that the petitioner has died during the pendency of

this application and in that view of the matter, this application

has become infructuous.

As a result, this application is dismissed as having

become infructuous.

(Rajendra Kumar Mishra, J)

P.S.