High Court Patna High Court - Orders

Vikash Kumar Thakur vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Vikash Kumar Thakur vs The State Of Bihar &Amp; Ors on 31 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9406 of 2010
                  1. VIKASH KUMAR THAKUR, S/O SRI SAMBHU NATH
                  THAKUR, R/O VILLAGE BISANPUR, P.S. KATRA,
                  DISTRICT MUZAFFARPUR,PRESENT RESIDENT OF
                  RAGHOPUR, BIHTA P.S. BIHTA, DISTRICT PATNA.
                                       Versus
                  1. THE STATE OF BIHAR, THROUGH THE SECRETARY,
                  SCIENCE & TECHNOLOGY DEPARTMENT, TECHNOLOGY
                  BHAWAN, PATNA.
                  2. THE SECRETARY, SCIENCE & TECHNOLOGY
                  DEPARTMENT, GOVT. OF BIHAR, TECHNOLOGY
                  BHAWAN, PATNA.
                  3. THE MAGADH UNIVERSITY, THROUGH THE VICE
                  CHANCELLOR, BODH GAYA, DISTRICT GAYA.
                  4. THE VICE CHANCELLOR, MAGADH UNIVERSITY,
                  BODH GAYA, DISTRICT GAYA.
                  5. THE REGISTRAR, MAGADH UNIVERSITY, BODH
                  GAYA, DISTRICT GAYA.
                  6. THE PRINCIPAL, NETAJI SUBHASH CHANDRA BOSE
                  ENGINEERING COLLEGE, AMHARA, BIHTA, DISTRICT
                  PATNA.
                                            -----------

2 31.03.2011 Learned counsel for the petitioner

submits that the writ application has become

infructuous and, therefore, he seeks

permission to withdraw the writ application.

Permission is granted. The writ

application is dismissed as withdrawn.

      Arvind/                      ( J. N. Singh, J.)