Patna High Court – Orders
Mahadeo Singh vs The State Of Bihar & Ors on 3 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.12784 OF 2008
MAHADEO SINGH, SON OF LATE MEGHNATH SINGH, RESIDENT OF VILLAGE
SIPAH, POLICE STATION BASANTPUR, DISTRICT SIWAN
VERSUS
1. THE STATE OF BIHAR
2. THE COLLECTOR -CUM- DISTRICT MAGISTRATE, SIWAN
3. THE SUB DIVISIONAL OFFICER, MAHARAJGANJ, DISTRICT SIWAN
4. THE ANCHAL ADHIKARI, BASANTPUR, POLICE STATION BASANTPUR,
DISTRICT SIWAN
*******
3 03/11/2011 Nobody appears on behalf of the petitioner to
press this writ application.
As per the averments made in the counter
affidavit, it appears that the encroachment has been
removed from the road which is C.S. Plot no. 309 and
R.S. Plot No. 209 in the village Sipah.
In view of the aforesaid statement, this writ
application has become infructuous and is dismissed
as such.
Anand ( Sheema Ali Khan, J.)