Patna High Court – Orders
Maheshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 19 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7419 of 2006
MAHESHWAR PRASAD SINGH, AGED ABOUT 67 YEARS, SON OF
LATE JAGDAM PRASAD SINGH, RESIDENT OF VILLAGE- NEKNAWPUR, POLICE
STATION- DEVARIA, DISTRICT- MUZAFFARPUR :---PETITIONER.
Versus
1. THE STATE OF BIHAR
2. DISTRICT MAGISTRATE, MUZAFFARPUR.
3. DISTRICT SUPERINTENDENT OF POLICE, MUZAFFARPUR.
4. SUB-DIVISIONAL OFFICER (WEST), MUZAFFARPUR.
5. CIRCLE OFFICER, PARU BLOCK, MUZAFFARPUR.
6. OFFICER-IN-CHARGE, DEVARIA POLICE STATION,
MUZAFFARPUR.
7. PHULDEO MAHTO, SON OF LATE SOHAN MAHTO, RESIDENT OF
VILLAGE- NEKHNAWPUR, POLICE STATION- DEVARIA, DISTRICT-
MUZAFFARPUR :---RESPONDENT.
-----------
2. 19.04.2011. During the pendency of the writ petition
petitioner left for his heavenly abode, in the
circumstances, the writ petition is disposed of granting
liberty to the heir(s) and legal representative(s) of the
petitioner to prosecute the matter by filing another writ
petition, if so advised.
(V.N.Sinha,J.)
P.K.P.