High Court Patna High Court - Orders

Rameshwar Prasad Gupta &Amp; Anr vs Asharfi Sahu &Amp; Ors on 8 July, 2010

Patna High Court – Orders
Rameshwar Prasad Gupta &Amp; Anr vs Asharfi Sahu &Amp; Ors on 8 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                             C.R. No.2376 of 2007
            1. RAMESHWAR PRASAD GUPTA, SON OF LATE BINDA
               PRASAD GUPTA.
            2. RUKUMINI DEVI, DAUGTER OF LATE BINDU
               PRASAD GUPTA.
               BOTH ARE RESIDENTS OF VILLAGE-/MAUZE-
               BARHARA, P.O. AND P.S. BABUBARHI, DISTRICT-
               MADHUBANI.
               ..................(DEFENDANTS IN THE COURT BELOW).
               .....................................................PETITIONERS.

                                               Versus

                 1. ASHARFI SAHU ALIAS ASHARFI SAH, SON OF LATE
                    ACHCHHE LAL SAHU.
                 2. BHAGWAN LAL SAHU, SON OF LATE GANGAI
                    SAHU.
                 3. SHIVJEE SAHU, SON OF LATE SITA RAM SAHU.
                 4. SHAMBHU SAHU, SON OF LATE RAM AWATAR
                    SAHU.
                 5. MOST. BATIA, WIDOW OF LATE RAM KUMAR
                    SAHU.
                 6. BINOD SAHU.
                 7. ASHOK SAHU.
                    BOTH ARS SONS OF LATE RAM KUMAR SAHU.
                    ALL ARE RESIDENTS OF VILLAGE/MAUZE-
                    BARHARA, POLICE STATION AND P.O. BABUBARHI,
                    DISTRICT-MADHUBANI.
                    ................(PLAINTIFFS IN THE COURT BELOW).
                    ..............................................OPPOSITE PARTIES.

                                             -----------

2. 8.7.2010. Mr. Ashok Kumar Prasad, learned counsel for the

petitioners, appears and submits that the Title Suit No.30 of

2000, out of which this Civil Revision arises, has finally

been disposed of and, as such, this Civil Revision has
-2-

become infructuous.

In the above view of the matter, this Civil Revision

is dismissed as having become infructuous.

(Dr. Ravi Ranjan,J)

P.S.