High Court Patna High Court - Orders

Smt.Anita Acharya vs The State Of Bihar &Amp; Ors on 18 March, 2011

Patna High Court – Orders
Smt.Anita Acharya vs The State Of Bihar &Amp; Ors on 18 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.5326 of 2006
                               SMT.ANITA ACHARYA, DAUGHTER OF LATE S.K. ACHARYA,
RESIDENT OF ACHARYA HOUSE, MURADPUR, P.S.- PIRBAHORE, DISTRICT- PATNA :---
PETITIONER.
                                     Versus
                            1. THE STATE OF BIHAR
                            2. THE DISTRICT MAGISTRATE, PATNA.
                            3. THE SUB DIVISIONAL MAGISTRATE, PATNA.
                            4. SRI GOPAL PRASAD, SON OF LATE JANGLI LAL,
                               RESIDENT OF DARIYAPUR GOLA, P.S.- KADAMKUAN, IN
                               THE TOWN AND DISTRICT OF PATNA :---RESPONDENTS.
                                  -----------

2. 18.03.2011. Sri Naresh Prasad,

counsel for the petitioner states

that during the pendency of the

writ petition, prayer made in

this writ petition has become

infructuous, which is,

accordingly, disposed of.

(V.N.Sinha,J.)
P.K.P.