Patna High Court – Orders
Umesh Prasad Singh vs The State Of Bihar & Ors on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4287 of 2009
Umesh Prasad Singh .
Versus
The State Of Bihar & Ors .
-----------
02. 19.07.2011 Counsel for the petitioner fairly submits that suspension
having been revoked the application has become infructuous.
The application stands disposed.
Devendra/ ( Navin Sinha, J.)