Patna High Court – Orders
Jainendra Kumar vs The State Of Bihar &Amp; Ors on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3762 of 2004
Jainendra Kumar son of Upendra Kumar, East Ashok
Nagar, Road No.14A, Gate No.1 P.S.- Kankarbag, Patna
- Petitioner.
Versus
1. The State of Bihar through Home Commissioner, Bihar,
Patna.
2. D.G.P., Bihar, Patna.
3. Sr. S.P. Patna.
4. D.S.P., Patna Sadar.
5. Sergeant Major, Patna --- Respondents.
-----------
2/ 28-02-2011 None appears on behalf of the petitioner to press
this writ petition. However, learned A.C. to SC 1 is present
on behalf of the respondent-State.
From the pleadings in the writ petition it appears
that with the passage of time, the writ petition has become
infructuous.
However, without expressing any final opinion on
the merit of the case, the writ petition is dismissed for
want of prosecution.
( Birendra Prasad Verma, J.)
BTiwary/