Patna High Court – Orders
Sukhdeo Prasad vs The State Of Bihar &Amp; Ors on 15 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5165 of 2005
SUKHDEO PRASAD, SON OF LATE DHANESH PRASAD, RESIDENT OF VILLAGE -
MANIYATARI, P.O. BHADAYA, POLICE STATION - BARACHATTI, DISTRICT - GAYA.
......... PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT MAGISTRATE, GAYA.
3. THE CIRCLE OFFICER, ATARI, DISTRICT - GAYA.
4. THE SUB-DIVISIONAL OFFICER, SADAR, GAYA.
........ RESPONDENTS.
-----------
04/ 15.03.2011 Counsel for the petitioner is not present.
Counsel appearing for the State submits that
all relief, which has been prayed by the petitioner, are
mentioned in para 21 of the writ application. As per
the statement made in the counter affidavit, the
grievance of the petitioner has already been redressed.
This application is disposed of.
DKS/ (Mridula Mishra, J.)