Patna High Court – Orders
Mohsin Alam vs The State Of Bihar & Ors on 27 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.385 of 2007
Mohsin Alam, Son of Samsul Haque, resident of village Boaram,
Police Station- Jamalpur, District- Darbhanga.
. . . . . Petitioner.
Versus
1. THE STATE OF BIHAR
2. The Election Commissioner, Bihar, Patna, Sone, Bhawan,
Veerchand Patel Marg, Patna.
3. The District Magistrate, Darbhanga.
4. The Sub-Divisional Officer, Biraul, Darbhanga.
5. The Returning Officer, Block Goara Boaram, Darbhanga.
6. The Assistant Returning Officer, Block Goara Boaram, Darbhanga.
7. Anguri Begum, wife of Md. Amanullah, At & P.O. Boaram, Police
Station- Jamalpur, District- Darbhanga. . . . . Respondents.
-----------
4/ 27.06.2011 No one appears on behalf of the petitioner.
Counsel for the State and Election Commission, are
present.
They submit that the matter has become infructuous.
This application stands withdrawn as infructuous.
(Samarendra Pratap Singh, J.)
Uday/