IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.W.J.C. No.1165 of 2010
MUNNI DEVI
Versus
STATE OF BIHAR & ORS.
-----------
3. 15.4.2011 Heard learned counsel for the petitioner
and the State.
A counter affidavit has been filed on behalf
of the State stating therein to the effect that a First
Information Report, vide Barachatti (Mohanpur) Police
Station Case No.24 of 2011 has been registered on 17th of
January, 2011 and, as such, the writ application has
become infructuous.
The writ application is, accordingly,
dismissed as infructuous.
PNM (Shailesh Kumar Sinha,J.)