Patna High Court – Orders
Pradip Sharma vs The State Of Bihar &Amp; Ors on 31 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9400 of 2010
1. PRADIP SHARMA, S/O SRI JAGDISH SHARMA, R/O
VILLAGE CHILHAI, P.S. TAGHRA, DISTRICT
BEGUSARAI, AT PRESENT RESIDING IN MOHALLA
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.
4. THE VICE CHANCELLOR, MAGADH UNIVERSITY,
BODH GAYA.
5. THE REGISTRAR, MAGADH UNIVERSITY, BODH
GAYA.
6. THE PRINCIPAL, NETAJI SUBHASH CHANDRA BOSE
ENGINEERING COLLEGE, AMHARA, BIHTA.
-----------
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application is dismissed as withdrawn.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.)