High Court Patna High Court - Orders

Hafiz Md.Karimullah &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 March, 2011

Patna High Court – Orders
Hafiz Md.Karimullah &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.11210 of 2010
                  1. HAFIZ MD.KARIMULLAH S/O LATE MD. QAMRUDDIN R/O MOHALLA-
                  TELHATTA BAZAR, P.S.- SIWAN, DISTT.- SIWAN
                  2. MERAJ AHMAD S/O LATE ALI AHMAD R/O MOHALLA- KAGHZI
                  MOHALLA (ALI NAGAR), P.S.- SIWAN, DISTT.- SIWAN--
                  PETITIONERS
                                     Versus
                  1. THE STATE OF BIHAR
                  2. THE DIRECTOR, DEPARTMENT OF HEALTH, GOVT. OF BIHAR,
                  PATNA
                  3. THE B.R.AMBEDKAR UNIVERSITY, MUZAFFARPUR THROUGH ITS
                  VICE CHANCELLOR
                  4. THE VICE CHANCELLOR, B.R.AMBEDKAR UNIVERSITY,
                  MUZAFFARPUR
                  5. THE REGISTRAR, B.R.AMBEDKAR UNIVERSITY, MUZAFFARPUR
                  6. THE MANAGING COMMITTEE, Z.H.UNANI MEDICAL COLLEGE &
                  HOSPITAL, SIWAN THROUGH ITS SECRETARY
                  7. THE SECRETARY, MANAGING COMMITTEE, Z.H.UNANI MEDICAL
                  COLLEGE, SIWAN, BIHAR
                  8. THE PRINCIPAL, Z.H.UNANI MEDICAL COLLEGE, SIWAN---------
                  --------------------------------------RESPONDENTS
                                 -----------

2 15.3.2011 Md. Najmul Hoda, learned counsel for the

petitioners seeks liberty to withdraw this writ application as they

have been granted relief. Mr. Shubhanker Sharma AC to GP-11

representing the university has no objection. In view of above this

writ application has become infructuous and it is dismissed as

such.

RPS                             (Ajay Kumar Tripathi,J.)