High Court Patna High Court - Orders

Rajeshwar Prasad vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Rajeshwar Prasad vs The State Of Bihar &Amp; Ors on 7 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. WJC No.957 of 2010
                             RAJESHWAR PRASAD
                                  Versus
                         THE STATE OF BIHAR & ORS
                               -----------

5 07.04.2011 No one appears for the petitioner.

Learned counsel for the State appears and

submits that in this case final order has been passed in

the confiscation proceeding on 9th December, 2010 i.e.

during the pendency of this writ application, and as such,

the writ application has now become infructuous.

Since no one appears for the petitioner, the writ

application stands dismissed for want of prosecution.

    Manish/-                             ( Shailesh Kumar Sinha,J.)