Patna High Court – Orders
Md.Ainul Haque vs The State Of Bihar & Ors on 26 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.876 of 2009
Md.Ainul Haque
Versus
The State Of Bihar & Ors
2. 26.08.2011. Learned counsel for the petitioner submits that the
writ application has become infructuous. However, learned
counsel for the State is present.
Accordingly, the writ application is disposed off.
U. K. ( Dinesh Kumar Singh, J)