High Court Patna High Court - Orders

Manoj Kumar Jha vs The State Of Bihar &Amp; Ors on 8 April, 2011

Patna High Court – Orders
Manoj Kumar Jha vs The State Of Bihar &Amp; Ors on 8 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.7031 of 2006
                     MANOJ KUMAR JHA, SON OF SRI SHIV SHANKAR JHA, RESIDENT
                     OF VILLAGE KALYANPUR, BASTI, VIA MOHIUDDIN NAGAR,
                     DISTRICT SAMASTIPUR.
                                        Versus
                1.   THE STATE OF BIHAR
                2.   THE SECRETARY, ROAD CONSTRUCTION DEPARTMENT, PATNA.
                3.   THE DISTRICT MAGISTRATE, SAMASTIPUR.
                4.   THE ADDITIONAL COLLECTOR, SAMASTIPUR.
                5.   THE SUB DIVISIONAL MAGISTRATE, SHAHPUR PATHORI,
                     SAMASTIPUR.
                6.   THE DEPUTY COLLECTOR, LAND REFORMS, SHAHPUR PATHORI,
                     SAMASTIPUR.
                                               -----------

02. 08.04.2011 Sri Brajesh Kumar Pandey, learned counsel

for the petitioner states that during the pendency of this

writ petition prayer made therein has become

infructuous and the writ petition may be permitted to be

withdrawn.

In the circumstances, the writ petition is

dismissed as withdrawn.

( V. N. Sinha, J.)
Rajesh/