IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1033 of 2011
In
Civil Writ Jurisdiction Case No. 2985 of 2007
With
Interlocutory Application No. 4712 of 2011
In
Letters Patent Appeal No.1033 of 2011
======================================================
1. Lalit Narayan Mithila University , Kameshwar Nagar, Darbhanga
through its Vice Chancellor
2. The Registrar, Lalit Narayan Mithila University, Kameshwar Nagar,
Darbhanga
3. The Finance Officer, Lalit Narayan Mithila University , Kameshwar
Nagar, Darbhanga
Respondent Nos. 3 to 5 .... .... Appellant/s
Versus
1. Sujit Kumar
1A. Sanjeet Kumar
1B. Sandeep Kumar
All sons of Late Suresh Prasad Singh and Late Usha Sharma,
resident of Mohalla- Chanakya Nagar, P.S. + District- Begusarai.
-----.Petitioner(substituted in place of original writ petitioner)--
Respondent 1st Set.
2. The State of Bihar.
3. The Secretary-cum- Commissioner, Human Resources Development
Department, Government of Bihar, New Secretariat, Patna.
...Respondent Nos. 1 and 2--respondents 2nd Set.
4. The Principal, S.K. Mahila College, Beguarai.
--- Respondent No. 6 ------- Proforma Respondent 3rd Set.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Manish Dhari Singh, Junior Counsel to
Mrs. Nivedita Nirvikar, Advocate.
For the Respondent/s :
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
Patna High Court LPA No.1033 of 2011 (6) dt.08-09-2011
2
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
6 08-09-2011 Learned advocate Mr. Manish Dhari Singh appears before
us. He has submitted that the learned advocate Mrs. Nivedita
Nirvikar appears for the appellant University. On behalf of Mrs.
Nivedita Nirvikar he seeks leave to withdraw this Appeal.
Appeal is disposed of as withdrawn.
Interlocutory application stands disposed of.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
BTiwary/-