Patna High Court – Orders
Lalsa Kumari vs The State Of Bihar &Amp; Ors on 14 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.177 of 2006
LALSA KUMARI, WIFE OF SRI JAI RAM SHARMA RESIDENT
OF MOHALLA KRISHNAPURI COLONY, JEHANABAD, P.S.
JEHANABAD, IN THE DISTRICT/TOWN OF JEHANABAD.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, URBAN
DEVELOPMENT, GOVT. OF BIHAR, PATNA.
2. THE NAGAR PARISHAD, JEHANABAD THROUGH ITS
EXECUTIVE OFFICER, JEHANABAD.
3. SOHAN PRASAD SON OF NOT KNOWN TO THE PETITIONER,
RESIDENT OF MOHALLA KHATRI TOLA, P.S. AND DISTRICT
JEHANABAD.
4. ARVIND RAJAK SON OF NOT KNOWN TO THE PETITIONER
RESIDENT OF MOHALLA THAKURWARI P.S. AND DISTRICT
JEHANABAD.
5. CHANDRESH KUMAR MISHRA, SON OF NOT KNOWN TO
THE PETITIONER, RESIDENT OF VILLAGE/MOHALLA
BABHANA, P.S. + DISTRICT JEHANABAD.
-----------
03. 14.01.2011 Learned counsel for the
petitioner states that during the
pendency of this application,
prayer made therein has become
infructuous, which is accordingly,
disposed of.
Rajesh/ (V.N. Sinha, J.)