IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 3811 of 2009
Onkar Nath Srivastava ...... Petitioner
Versus
State of Bihar & ors. ...... Respondents
--------
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner: Md. Sajid Yunus “Warsi”, Advocate
For State of Jharkhand: Mr. M. Tandon, SC-II
For State of Bihar: Mr. S.P.Roy, Advocate
For Accountant General:Mr. S. Shrivastava, Advocate
——–
th
Order No. 2: Dated 18 October, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner submitted that the grievances of the
petitioner, ventilated in this writ petition, have been brought to an end,
during pendency of this writ petition and, as such, this writ petition will
not be pressed, at this stage.
2. In view of the aforesaid submission, this writ petition is disposed of, as
not pressed, at this stage.
3. Interim relief, if any granted by this Court, stand vacated.
( D.N. Patel, J. )
A.K.Verma/