IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3613 of 2010
Mostt. Fuljhari Devi
Versus
The Union of India & Ors
-----------
4 25.07.2011 Learned counsels for the parties are present.
A counter affidavit has been filed on behalf of the Union of
India.
Learned counsel for the petitioner submits that the grievance
of the petitioner stands redressed during the pendency of the writ
petition.
In view of the statement made by learned counsel appearing
on behalf of the petitioner, the writ petition is disposed of as having
become infructuous.
(Jyoti Saran, J.)
Bibhash