High Court Patna High Court - Orders

Jai Kishore Pd.Singh vs The V.C.,B.R.A.B.University &O on 18 August, 2011

Patna High Court – Orders
Jai Kishore Pd.Singh vs The V.C.,B.R.A.B.University &O on 18 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.2250 of 2007
                     JAI KISHORE PRASAD SINGH SON OF LATE RAM
                     LAKHAN SINGH RESIDENT OF VILLAGE UFRAOL, P.S.
                     DESARI DISTT. VAISHALI.
                                             Versus
                     1. THE VICE CHANCELLOR, B.R.A.B.UNIVERSITY,
                        MUZAFFARPUR
                     2. THE      REGISTRAR,           B.R.A.B.      UNIVERSITY,
                        MUZAFFARPUR.
                     3. THE SUB-DIVISIONAL OFFICER CUM GOVERNMENT
                        REPRESENTATIVE B.P.S. COLLEGE DESARI DISTT.
                        VAISHALI.
                     4. THE PRINCIPAL, B.P.S. COLLEGE DESARI, DISTT.
                        MUZAFFARPUR.

                     For the petitioner : Mr. Ravindra Kumar Sinha, Advocate.
                     For the University : Mr. Harendra Kumar Tiwary, Advocate.
                                              -------------

02. 18.08.2011 In view of the submission of the counsel

for the B.R.A. Bihar University, Muzaffarpur that for

similar relief petitioner has also filed two other writ

petitions, counsel for the petitioner has chosen to

withdraw the writ petition, which is accordingly,

disposed of.

( V. N. Sinha, J.)
Rajesh/