Citation : 2014 Latest Caselaw 2402 Del
Judgement Date : 12 May, 2014
WPMS No.1927 of 2006 Hon'ble Sudhanshu Dhulia, J.
Mr. Lok Pal Singh, Advocate present for the petitioner.
Mr. N.P. Sah, Standing Counsel present for the State.
Learned counsel for the petitioner has given a statement at the bar that the writ petition has now become infructuous.
In view of the above statement, the writ petition is dismissed as infructuous.
Interim order, if any, stands vacated.
(Sudhanshu Dhulia, J.) 12.05.2014 JKJ
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!