High Court Patna High Court - Orders

Kailash Sahni vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Kailash Sahni vs The State Of Bihar on 24 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.35091 of 2011
                   ======================================================
                   Kailash Sahni son of Sri Mohit Sahni, resident of village- Khojpur
                   Navakatola, P.S. Babubarhi, District Madhubani.
                                                                           .... .... Petitioner/s
                                                     Versus
                   The State Of Bihar
                                                                      .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s     : Mr. Sanjay Kumar Jha, Adv.
                   For the Opposite Party/s   : Mr. Binod Kumar No.2, Addl. P.P.
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                   ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 24-10-2011 In view of the arrest of the petitioner in connection with
Babubarhi P.S. Case No. 82 of 2011, pending in the court of
learned Chief Judicial Magistrate, Madhubani, during the
pendency of the present application, as per submission made by
the learned counsel for the petitioner, the present application has
become infructuous.

The application stands dismissed as having become
infructuous.

(Birendra Prasad Verma, J)

B Tiwary/-