High Court Patna High Court - Orders

Pramod Kumar Sinha vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Pramod Kumar Sinha vs The State Of Bihar &Amp; Ors on 11 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.5312 of 2011
                         PRAMOD KUMAR SINHA .
                                 Versus
                       THE STATE OF BIHAR & ORS .
                                -----------

02. 11.04.2011 Heard learned counsel for the petitioner and for

the State.

Learned counsel for the petitioner fairly submits

that the writ application has now become infructuous, but

urges that at least the authority should be directed in

future to decide any such application well in time and not

to render it infructuous by delayed action, in view of the

statements made in the counter affidavit.

There is no occasion for this Court to make any

pious observations at this stage. But if the respondents are

of the opinion that matters were unduly delayed in

decision making, it is expected that they shall keep it in

mind in future.

The application is disposed as infructuous.

         P.K                                           ( Navin Sinha, J.)