IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2712 of 2011
Dr.(Shree) Chandan Shaw
Versus
The State Of Bihar & Ors
-----------
2 4.7.2011 The cause raised in the present writ application by
the so called Ex-Principal of the college in question is not being
appreciated by this Court because it is not even a PIL or levelled
as such. This Court will not get persuaded to intervene because
this petitioner who had something to do with the college many-
many years ago and still feels for the college. If there is
mismanagement let there be proper pleadings and impleadment
and labeling of the writ under PIL if need be.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)