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