High Court Patna High Court - Orders

Arjun Prasad vs The State Of Bihar & Ors on 29 July, 2011

Patna High Court – Orders
Arjun Prasad vs The State Of Bihar & Ors on 29 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                              CWJC No.15542 of 2007
                     Arjun Prasad, Son of Late Manu Mahto, Resident of Mohalla - Chataki
                           Nawada, P.S. - Delha, District - Gaya.
                                                                    --------- Petitioner
                                                       Versus
              1.   The State Of Bihar
              2.   The Secretary, Human Resources Department, Government of Bihar.
              3.   The Director, Higher Education, Government of Bihar, Patna.
              4.   The Magadh University, Bodh Gaya through its Vice Chancellor.
              5.   The Registrar, Magadh University, Bodh Gaya, District - Gaya.
              6.   The Finance Officer, Magadh University, Bodh Gaya, District - Gaya.
              7.   The Principal, Jagjeevan College, Gaya.
                                                           --------- Respondents
                                    -----------

14 29.07.2011 Sri Sunil Kumar Dubey, learned counsel for the petitioner

in presence of learned counsel appearing on behalf of

Respondent/State as well as Respondent/Magadh University, Bodh

Gaya, submits that in view of changed circumstances he does not want

to press the petition.

The writ petition stands dismissed as not pressed.

( Rakesh Kumar, J.)

Praful