High Court Patna High Court - Orders

Kishor Kumar Roy vs The State Of Bihar &Amp; Ors on 14 December, 2010

Patna High Court – Orders
Kishor Kumar Roy vs The State Of Bihar &Amp; Ors on 14 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.10868 of 2009
                 KISHOR KUMAR ROY SON OF MAHENDRA ROY
                 RESIDENT OF VILLAGE BIJHARA, P.S. BALIA BELON,
                 BLOCK KADWA, DISTRICT KATIHAR.
                                        Versus
                           THE STATE OF BIHAR & ORS .
                                      -----------

3 14/12/2010 Admitted position between the parties is that the

impugned order dated 23.06.2009 contained in annexure-

3 is no longer in play in view of the subsequent order

dated 10.11.2009 which has been passed by the

Appellate Authority, Katihar.

To that extent, writ application of the petitioner

has lost its meaning and no adjudication is required. On

that score this writ application has become infructuous

and it is dismissed as such.

    AMIN/                          (Ajay Kumar Tripathi, J.)