Patna High Court – Orders
Kanti Devi vs The State Of Bihar & Ors on 28 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2961 of 2008
Kanti Devi, Wife of late Dayanand Yadav, resident of
Village-Lodipur, P.O. & P.S.-Naubatpur, District-
Patna.
Versus
1. The State Of Bihar
2. The Chief Election Commissioner, Bihar at Sone
Bhawan, Near Harding park, Vir Chand Patel Path,
Patna.
3. The District Magistrate, Patna.
4. Block Development Officer-cum-Returning Officer
Naubatpur, Block and P.S.-Naubatpur, Distric-Patna.
5. Krishna Kumar, son of Sri Parsuram Yadav, resident
of village- Korawan, Diha Chak, P.S.-Naubatpur,
P.O.-Naubatpur, Block-Naubatpur, District-Patna
-----------
2. 28.06.2011 Learned counsel for the petitioner Mr.
Shashi. S. Kishore submits that the writ petition has
become infructuous and he does not want to press
the same.
Learned counsel for the respondents is
present and has no objection.
The writ petition having become
infructuous stands disposed off.
Anand Kr. ( Ahsanuddin Amanullah, J.)