IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.123 of 2008
KESHAV YADAV, S/O LATE GARBHU YADAV, R/O
VILLAGE-JAMALPUR, P.O.-PACHRUKHI, P.S.-
SHAHKUND, DISTRICT-BHAGALPUR. ....PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY HIGHER EDUCATION DEPARTMENT,
GOVT. OF BIHAR, PATNA.
3. TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR THROUGH ITS REGISTRAR.
4. THE VICE CHANCELLOR, TILKA MANJHI
BHAGALPUR UNIVERSITY, BHAGALPUR.
5. THE REGISTRAR, TILKA MANJHI BHAGALPUR
UNIVERSITY, BHAGALPUR.
6. THE HEAD OF THE P.G. DEPARTMENT OF BOTANY,
T.M. BHAGALPUR UNIVERSITY, BHAGALPUR.
.......RESPONDENTS.
-----------
3 22.06.2011 It appears that the relief sought for
by the present writ petitioner is squarely
covered by an order dated 06.10.2009 passed
in CWJC No.4592 of 2004.
In the circumstances, this writ
application is disposed of in terms of the
said order and it is directed that the
respondents shall treat the said order passed
in the said writ application as to have been
passed in the present writ application also.
Arvind/ ( J. N. Singh, J.)