Patna High Court – Orders
Rajendra Prasad Singh vs The Union Of India & Ors on 9 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3802 of 2001
Rajendra Prasad Singh
Versus
The Union Of India & Ors
-----------
4. 09.11.2011 It is stated by Mr. Ashutosh Kumar, learned
counsel appearing on behalf of the petitioner that the
petitioner has since died. In view of which, the writ petition
has now become infructuous and as such seeks liberty to
withdraw the same.
The writ petition is accordingly dismissed as
withdrawn.
Fahad. ( Vikash Jain, J. )