High Court Patna High Court - Orders

Indraraj Mal Jain vs The State Of Bihar & Anr on 5 August, 2011

Patna High Court – Orders
Indraraj Mal Jain vs The State Of Bihar & Anr on 5 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CIVIL WRIT JURISDICTION CASE No.3267 of 2011
                                              Indraraj Mal Jain
                                                   Versus
                                         The State Of Bihar & Anr

2    5.8.2011

Learned counsel for the petitioner submits that the

licence of the petitioner has been restored and as such this writ

petition has become infructuous.

This writ petition is dismissed as having become

infructous.

    KHAN                                           (S.P. Singh,J)