High Court Patna High Court - Orders

Dr.Hira Lal @ Hira Lal vs The State Of Bihar & Ors on 16 November, 2011

Patna High Court – Orders
Dr.Hira Lal @ Hira Lal vs The State Of Bihar & Ors on 16 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.12391 of 2008

                        Dr.Hira Lal @ Hira Lal , Son of Late B.Das, resident of C.C.
                        Mukherjee Road, P.S. Kotwali, District-Bhagalpur ---Petitioner
                                                    Versus

                     1. The State Of Bihar , through the Secretary, Higher Education,
                        Govt. of Bihar, New Secretariat,Patna
                     2. The Secretary, Higher Education, Govt. of Bihar, New
                        Secretariat,Patna
                     3. The Vice-Chancellor, Tilka Manjhi Bhagalpur University,
                        District-Bhagalpur
                     4. The Registrar, Tilka Manjhi Bhagalpur University, Bhagalpur
                     5. The Principal, Marwari College, Bhagalpur , District-Bhagalpur
                                                            --------------------- Respondents.
                                        ----------------------------------

10 16-11-2011 Today again on call, none appeared on behalf of the

petitioner either to press this petition or to make a prayer for

adjournment. On earlier occasion also, none had appeared on behalf

of the petitioner, which is evident from the order dated 14.11.2011.

Learned A.C. to Govt. Pleader no.25 appearing on behalf of

Respondent/State and learned Counsel appearing on behalf of

Respondent/ Tilka Manjhi Bhagalpur University are present.

The writ petition stands dismissed due to non-

prosecution.

( Rakesh Kumar, J.)
NKS/-