Patna High Court – Orders
Smt.Mina Devi vs The State Of Bihar &Amp; Ors on 18 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.641 of 2006
Smt.Mina Devi wife of Nawal Kishore Prasad, resident of village-
Ahiyapur, R. Mushari, P.S. Sarmera, District Nalanda, at present
resident of Mohalla- Bangaliper, P.S. Sheikhpura, District-
Sheikhpura .................. Petitioner
Versus
1. The State Of Bihar
2. The Commissioner, Patna, Commissionary, Patna
3. The District Magistrate, Nalanda, Bihar Sharif
4. The Deputy Collector (Land Reforms) Nalanda, Bihar
5. The Circle Officer, Sarmera at Sarmera, P.S. Sarmera, District
Nalanda
6. Sri Suresh Prasad son of Sri Dukhi Mahto, resident of village
Ahiyapur, Musahari, P.S. Sarmera, P.O. Gopalbad, District
Nalanda ..... ...... Respondents
02/ 18.01.2011
Learned counsel for the petitioner states that during
the pendency of this writ application, prayer made in the
petition has become infructuous, which is, accordingly,
disposed of.
Arjun/ (V.N. Sinha, J.)