High Court Patna High Court - Orders

Tarkeshwar Singh vs Kedar Nath Singh on 10 December, 2010

Patna High Court – Orders
Tarkeshwar Singh vs Kedar Nath Singh on 10 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           E.P. No.5 of 2006
                       Tarkeshwar Singh, S/o Sri Ram Bahadur Singh, R/o Village-
                       Charihara, P.O. and P.S.-Mashrakh, District- Saran at Chapra.
                                                                 ........ Election Petitioner.
                                                  Versus
                       Kedar Nath Singh, S/o Sri Basudeo Singh, R/o Village-Mashrakh,
                       Nehru Tola, P.O. and P.S.-Mashrakh, District-Saran at Chapra.
                                                                          ... Respondents.
                                                -----------

31. 10.12.2010 This case is with respect to the election of 14th Bihar

Legislative Assembly from 37, Mashrak Assembly Constituency for

which election was held in the year 2005.

The term of the said Assembly Election has come to an

end, whereafter another General Election has been concluded recently.

In the said circumstances, this petition has become

infructuous and is accordingly dismissed.

(S.N.Hussain,J.)
Sujit