High Court Patna High Court - Orders

M/S Ram Dayal Sah Ramashish Sa vs Bihar State Agri.Pro.Market.Bo on 18 November, 2010

Patna High Court – Orders
M/S Ram Dayal Sah Ramashish Sa vs Bihar State Agri.Pro.Market.Bo on 18 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.9857 of 1999
                  M/S Ram Dayal Sah Ramashish Sah, through its
                  Proprietor, Ramashish Sah, son of late Narain Sah,
                  resident of ward No. 29, P.O., P.S. Mehsaul, District-
                  Sitamarhi ---- Petitioner.
                                           Versus
               1. The Bihar State Agricultural Produce Marketing Board
                  through its Managing Director, Pant Bhawan, Bailey Road,
                  Patna.
               2. The Managing Director, Bihar State Agricultural Marketing
                  Board, Patna Bhawan, Bailey Road, Patna.
               3. The Agricultural Produce Market Committee, Sitamarhi,
                  through its Secretary. ---- Respondents.
                                             -----------

5/ 18-11-2010 None appears on behalf of the parties. The Bihar

Agricultural Produce Market Act, 1989, has been repealed

by the Bihar Legislature, which renders this writ petition

infructuous.

The writ petition is accordingly dismissed.

(S. K. Katriar, J.)

( Birendra Prasad Verma, J.)
BTiwary/