High Court Patna High Court - Orders

Jitendra Kumar Singh vs The State Of Bihar & Ors on 15 October, 2011

Patna High Court – Orders
Jitendra Kumar Singh vs The State Of Bihar & Ors on 15 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.9195 of 2007
              Jitendra Kumar Singh, son of late Kamta Prasad Singh, resident of
              village Rukanpura Bhaktiyarpur District Patna at present working as
              Assistant Rastriya Seva Yogna (NSS) Vir Kunwar Sing University, Ara
                                                        ...                  Petitioner
                                                 Versus
              1. The State Of Bihar
              2. The Secretary, Higher Education Govt. of Bihar, New Secretary,
                  Patna
              3. The Magadh University through its Registrar, Bodh Gaya
              4. The Vice Chancellor, Magadh University, Bodh Gaya, Bihar
              5. The Vir Kunwar Sing University, Ara through the Registrar Ara
              6. The Vice Chancellor, Vir Kunwar Sing University, Ara
              7. The Registrar, Magadh University, Bodh Gaya, Bihar
              8. The Registrar, Vir Kunwar Singh University, Ara
                                                     ...                 Respondents
                                    ----------------------------------

2. 15.10.2011 After some argument Mr. Sanjeev Kumar Mishra,

learned counsel for the petitioner, in view of the stand taken by the

respondents in the counter affidavit that the petitioner had been

given the post of Assistant with effect from 16.12.2009, seeks

permission to withdraw this application in order to enable the

petitioner to file a representation for redressal of his grievance.

This application is, accordingly, permitted to be

withdrawn with the aforementioned liberty.

(Mihir Kumar Jha,J.)

Surendra/