Patna High Court – Orders
Jagdish Chandra Mishra &Amp; Ors vs Tilka Manjhi,Bhagalpur Univers on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.4532 of 2006 1. JAGDISH CHANDRA MISHRA, son of Late Parmanand Mishra, resident of village- Bharamarpur, P.S. Bihpur, District- Bhagalpur. 2. Bodh Narayan Yadav, son of late Baid Nath Yadav, resident of village- Balaha, P S. Bihpur, District- Bhagalpur. 3. Md. Abdul Asim, son of Md. Akbal Hussain resident of village- Purabsarai (Kamela Road) P S. Purabsarai, District- Munger. Versus 1. TILKA MANJHI,BHAGALPUR UNIVERSity, Bhagalpur through its Registrar, having office at Bhagapur. 2. The Vice Chancellor, Tilka Manjhi Bhagalpur University, Bhagalpur. 3. The Registrar, Tilka Manjhi, Bhagalpur University, Bhagalpur. 4. The Finance Officer, Tilka Manjhi, Bhagalpur University,Bhagalpur. 5. The Principal, Jay Prakash College, Narayanpur, Bhagalpur, a constituent College of Tilka Manjhi Bhagalpur University, Bhagalpur. 6. The State of Bihar through the Secretary, Higher Education, Government of Bihar, Patna. 7. The Secretary, Higher Education, Government of Bihar, Patna. ... Respondents. -------------
5. 09.08.2010 After some argument, learned counsel for the
petitioners seeks permission to withdraw this writ
petition in order to avail internal remedy.
Accordingly, this writ petition is dismissed as
withdrawn with the aforementioned liberty.
kanchan/ (Mihir Kumar Jha, J.)