High Court Patna High Court - Orders

Lalan Prasad Yadav @ Lalan Yadav @ … vs State Of Bihar &Amp; Anr on 28 June, 2010

Patna High Court – Orders
Lalan Prasad Yadav @ Lalan Yadav @ … vs State Of Bihar &Amp; Anr on 28 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CR. REV. No.797 of 2007
           LALAN PRASAD YADAV @ LALAN YADAV @ LALAN KUMAR YADAV,
           SON OF HARENDRA PRASAD YADAV @ HARENDRA RAI, RESIDENT
           OF VILLAGE- JAI SINGH PUR CHILRAON, P.S.- TURKAULIA, DISTRICT-
           EAST CHAMPARAN.
                                                  Versus
            1. THE STATE OF BIHAR
            2. SEEMA DEVI WIFE OF LALAN YADAV DAUGHTER OF KASHI
               NATH BHAGAT RESIDENT OF VILLAGE- MANGANIA, P.S.-
               HARSIDHI, DISTRICT- EAST CHAMPARAN, PRESENT ADDRESS-
               VILLAGE- CHILRAW, P.S.- TURKAULIA, DISTRICT- EAST
               CHAMPARAN.
            For the petitioner : Mr. Vijay Shankar Srivastava, Advocate.
            For the State      : Mr. Jharkhandi Upadhyay, A.P.P.
                                                -----------

5 28.06.2010 Both sides present.

Learned counsel for the petitioner states that the

application has become infructuous as the main case has already

been taken and decided by the learned Family Court. Present

application sought to assail the interim order.

As prayed for, the application is dismissed as having

become infructuous.

( Kishore K. Mandal, J. )
pkj