IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.7 of 2006
Kumar Shailendra, S/o K.N.Singh, R/o Anandgrah Colony, P.O. and
P.S.-Barari, District-Bhagalpur.
........Petitioner.
Versus
1. Shailesh Kumar @Bulo Mandal, S/o Upendra Mandal, R/o Village-
Raghopur, P.O.-Raghopur, P.S.-Sahu Parbatta, District-Bhagalpur.
2. Poonam Deo, W/o Pappu Deo, R/o Village-Vihara, P.O. and P.S.-
Vihara, District-Saharsa.
3. Domi Paswan, S/o Late Mahaveer Paswan, R/o Village and P.O.-
Manwa, P.S.-Bihpur, District-Bhagalpur.
4. Dhananjay Rai, S/o Vijay Rai, R/o Mahatama Gandhi Road,
Bhagalpur, P.O.-Bhagalpur, P.S.-Adampur, District-Bhagalpur.
5. Prakash Nandan Pankaj, S/o Dhaneshwar Choudhary, R/o Mahatma
Gandhi Road, P.O.-Bhagalpur, P.S.-Adampur, District-Bhagalpur.
6. Vindeshwari Prasad Singh, S/o Ganesh Prasad Singh, R/o Village
and P.O.-Janddipur, P.S.-Kharik, District-Bhagalpur.
...... Respondents.
-----------
28. 10.12.2010 This case is with respect to the election of 14th Bihar
Legislative Assembly from 152,Bihpur Assembly Constituency for
which election was held in the year 2005.
The term of the said Assembly Election has come to an
end, whereafter another General Election has been concluded recently.
In the said circumstances, this petition has become
infructuous and is accordingly dismissed.
(S.N.Hussain,J.)
Sujit