Patna High Court – Orders
Nityanand Sinha vs The State Of Bihar &Amp; Ors on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5289 of 2006
Nityanand Sinha son of late Kameshwar Rama resident of village
Shermari Bazar P.S. Pirpainty District Bhagalpur at present residing
at Swami Vivekanand Path (M.C.L. Road), Burhanath Chowk, P.S.
Kotwali, District Bhagalpur ..... .... Petitioner
Versus
1. The State Of Bihar
2. The District Officer, Bhagalpur
3. The Sub-Divisional Officer, Kahalgaon, Bhagalpur
4. The Block Development Officer, Pirpainty Block, Pirpainty,
Bhagalpur
5. The Registrar (Panchayat Sevak) Birth & Death, Mahesh Ram
Gram Panchayat, Pirpainty Block, Bhagalpur ... Respondents
02/ 17.03.2011
Counsel for the petitioner, Sri Sanjay Kumar
Ghosarvey states that during the pendency of the writ
petition, prayer made therein has become infructuous, which
is, accordingly, disposed of.
Arjun/ (V.N. Sinha, J.)