High Court Patna High Court - Orders

Naresh Yadav vs The State Of Bihar &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Naresh Yadav vs The State Of Bihar &Amp; Ors on 11 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.4635 of 2006
                         NARESH YADAV, SON OF LATE RAMDHANI PD. YADAV,
                         RESIDENT OF VILLAGE LALBAGH WARD NO.10 P.S. +
                         DISTT. SHEIKHPUR. AT PRESENT VICE CHAIRMAN NAGAR
                         PANCHAYAT SHEIKHPUR.
                                           Versus
                     1. THE STATE OF BIHAR
                     2. THE DISTRICT MAGISTRATE, SHEIKHPURA.
                     3. EXECUTIVE OFFICER NAGAR PANCHAYAT, SHEIKHPURA.
                                             -----------

06. 11.03.2011 It is submitted by the counsel for

the petitioner that during the pendency of

the writ petition, prayer made therein has

become infructuous. In the circumstances,

the writ petition is dismissed as

infructuous.

(V.N. Sinha, J.)
Rajesh/