Patna High Court – Orders
Shambhu Nath vs The State Of Bihar & Anr on 6 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11081 of 2007
Shambhu Nath S/O Late Ram Chandra Prasad, resident of Village-
Langar Toli, P.O. Bankipur, P.S. Kadam Kuan, District-Patna
------------------------- Petitioner
Versus
1.The State Of Bihar through its Secretary, Rural Development Department,
Government of Bihar, Patna
2.Zila Parishad through Deputy Development Commissioner-cum- Chief
Executive Officer, District-Board, Patna --------------- Respondents.
-----------
02 06-07-2011 Sri Hemant Kumar, learned counsel for the petitioner in
presence of learned counsel for the Respondent /State submits that during
the pendency of the present writ petition, all the grievances of the
petitioner have been redressed.
In view of the stand taken by the parties, there is no need to
keep the matter further pending.
The writ petition stands disposed of.
NKS/- ( Rakesh Kumar, J. )