Patna High Court – Orders
Ram Milan Sah vs The State Of Bihar &Amp; Ors on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6810 of 2004
RAM MILAN SAH SON OF LATE JAI NARAYAN SAH OF
RAMPUR, P.S. JANDAHA, DISTRICT- VAISHALI
- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. COLLECTOR, VAISHALI, HAJIPUR.
3. ANCHAL ADHIKARI JANDAHA P.S. JANDAHA,
DISTRICT- VAISHALI.
4. RAM KARAN BAITHA SON OF LATE AYODHYA BAITHA
OF RAMPUR CHAK LAHA, P.S. JANDAHA, DISTRICT-
VAISHALI - RESPONDENTS.
-----------
3/ 11-04-2011 Mr. Raghunath Singh, learned counsel, on the
instructions of Mr. Jawed Aslam, learned counsel
appearing on behalf of the petitioner, in presence of
learned counsel appearing on behalf of the respondents,
submits that with the passage of time the present writ
petition has become infructuous.
Accordingly, the writ petition is dismissed as not
pressed.
( Birendra Prasad Verma, J.)
BTiwary/