High Court Patna High Court - Orders

Manoj Singh vs The State Of Bihar &Amp; Ors on 22 February, 2011

Patna High Court – Orders
Manoj Singh vs The State Of Bihar &Amp; Ors on 22 February, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.3224 of 2006

               MANOJ SINGH SON OF SRI RAM JANAM SINGH, RESIDENT OF
               MOHALLA CIVIL LINES PAKARI ARRAH, P.O. ARRAH, POLICE
               STATION ARRAH NAWADA, DISTRICT BHOJPUR.
                                                      .... PETITIONER.
                                   Versus
                  1. THE STATE OF BIHAR THROUGH THE INSPECTOR
                     GENERAL OF REGISTRATION, GOVT. OF BIHAR, NEW
                     SECRETARIATE, PATNA.
                  2. THE DISTRICT REGISTRAR-CUM-COLLECTOR-CUM-
                     DISTRICT MAGISTRATE, BHOJPUR, ARRAH.
                  3. THE SUB-REGISTRAR, ARRAH DISTRICT BHOJPUR.
                                                           ... RESPONDENTS.
                                            -----------

3. 22.02.2011 Sri Ashok Kumar, counsel for the

petitioner states that during the pendency

of the writ petition, prayer made in the

application has become infructuous which

is accordingly, disposed of.

     Ibrar/-                                          (V.N. Sinha, J.)