Patna High Court – Orders
Arvind Kumar vs The B.R.A.Bihar University &Or on 19 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4597 of 2008
Arvind Kumar S/O Sri Tapeshwar Prasad, resident of Flat No.23, Block
No.2, Golmarket, Rajendra Nagar, P.S. Kadamkuan, District-Patna
--------------------------------- Petitioner
Versus
1. The B.R.A.Bihar University through its Registrar, Muzaffarpur
2. The Vice-Chancellor, B.R.A.Bihar University, Muzaffarpur
3. The Registrar, B.R.A. Bihar University, Muzaffarpur
4. The Finance Officer, B.R.A. Bihar University, Muzaffarpur
5. The Principal, R.N.College, Hazipur, District-Vaishali
6. The State of Bihar through the Human Resources Development
(Higher Education) Department, Govt. of Bihar,Patna, through its
Secretary --------------------------- Respondents.
10 19-08-2011
Miss. Gulnar Begam, learned counsel for the petitioner in
presence of Sri Rakesh Kumar, learned A.C. to Govt. Pleader no.19
seeks permission to withdraw this writ petition.
Prayer is allowed.
The writ petition stands dismissed as withdrawn.
( Rakesh Kumar, J.)
NKS/-