Madhya Pradesh High Court
Ram Kumar Mishra vs Krishna Kumar Mishra on 27 January, 2011
Writ Petition No. 14985 of 2008 27/01/2011
None for the petitioner.
The report dated 12-01-2011 of the District
Judge, Chhatarpur, indicates that the Civil Suit itself
has been decided.
As the civil suit has been finally decided, this
petition has become infructuous.
The petition is accordingly dismissed as having
been rendered infructuous.
(AJIT SINGH) (SANJAY YADAV)
JUDGE JUDGE
SC