Patna High Court – Orders
Saroj Kumari vs The State Of Bihar &Amp; Ors on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12097 of 2010
SAROJ KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
02. 25.03.2011 Mr. Shyama Kant Singh informs the Court that writ
has become infructuous since relief has already been granted to
the petitioner.
The writ application is dismissed as having become
infructuous.
rkp ( Ajay Kumar Tripathi, J.)