Patna High Court – Orders
Uma Shanker Pd.Singh vs The State Of Bihar & Ors on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8194 of 2007
Uma Shanker Pd.Singh, Son of Late Mahendra Narayan Singh,
resident of Village- Shahkund, P.O. Shahkund, P.S. Shahkund,
District-Bhagalpur -------------------- Petitioner
Versus
1.THE STATE OF BIHAR
2. A.G.,Bihar,Patna
3.D.E.O., Bhagalpur
4.District Provident Fund Officer, Bhagalpur
5.Treasury Officer, Bhagalpur --------------------------- Respondents.
-----------
02 21-06-2011 Smt. Praveena Kumari Rai, learned counsel for the petitioner
submits that during the pendency of the present writ petition, all the
grievances of the petitioner have already been redressed.
In view of the stand taken by the learned counsel for the
petitioner, there is no need to keep the matter further pending.
The writ petition stands disposed of.
NKS/- ( Rakesh Kumar, J. )