High Court Patna High Court - Orders

Madan Dhari Sharma vs The State Of Bihar &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Madan Dhari Sharma vs The State Of Bihar &Amp; Ors on 7 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.4485 of 2006

                         MADAN DHARI SHARMA, S/O Late Sharyug Singh, resident of
                        Village- Aspura, P.S. Vikram, District-Patna -------- Petitioner
                                              Versus

                     1. THE STATE OF BIHAR through the Commissioner-cum-
                        Secretary, Water Resources Department, Govt. of Bihar,Patna
                     2. The Director, Revenue Administration, Water Resources
                        Department, Govt. of Bihar,Patna, now merged /amalgamated with
                        the office of the Chief Engineer, Water Resources
                        Department,Patna
                     3. The    Deputy     Collector   Revenue         Devision,Patna,      now
                        marged/amalgamated with the office of the Executive Engineer,
                        Water Resources Department, Khagaul,Patna
                                                    ------------------------- Respondents.

                                                     -----------

02 07-02-2011 Sri Sunil Kumar Verma, learned counsel for the

petitioner submits that now the petition has become infructuous.

Accordingly, the petition stands dismissed as the

same has become infructuous .

NKS/-                                                   ( Rakesh Kumar, J.)