IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.40679 of 2009
Rajesh Singh @ Rajesh Kumar Singh son of Surendra Singh, resident of village &
P.O.-Padamkar, P.S.-Patahi, Dist.-East Champaran at present residing at New
Mainpura, Kharanja Road, P.O. and P.S.-Danapur, Dist.-Patna ...Petitioner
Versus
1. The State Of Bihar &
2. Smt. Anju Singh wife of Rajesh Singh @ Rajesh Kumar Singh and daughter of
Sri Murari Singh, resident of Mohalla-Nasarigunj Near Biscuti Factory, P.O.-
Digha, P.S.
-----------
3/ 21.07.2011 The High Court record of this case was eaten by the
white ants and it was reconstructed when a notice with regard to the
same was given to the counsel, who provided the Court with a copy
of the petition for consideration.
Learned counsel for the petitioner submits that the
petitioner has been acquitted of the charges during the pendency of
this application and, therefore, this application has become
infructuous.
In view of such, the application is dismissed as having
become infructuous.
JA/- (Anjana Prakash,J.)