IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8372 of 2010
1. MAHENDRA DAS S/O LATE BIRO YADAV R/O VILL BARAUTHA,
P.O.KARANJA, P.S.SHAMBHUGANJ, DISTT-BANKA---PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY HUMAN RESOURCES DEVELOPMENT (HIGH
EDUCATION) GOVERNMENT OF BIHAR, PATNA
3. TILKA MANJHI BHAGALPUR UNIVERSITY THROUGH ITS REGISTRAR
BHAGALPUR
4. THE VICE-CHANCELLOR TILKA MANJHI BHAGALPUR UNIVERSITY,
BHAGALPUR, DISTT-BHAGALPUR
5. THE SECRETARY, CHANDRAKALA, BRAHMDEO LOHIA KARPOORI
COLLEGE BARIARPUR (MUNGER)
6. THE PRINCIPAL CHANDRA KALA BRAHMDEO LOHI A KARPOORI
COLLEGE BARIARPUR (MUNGER)------------RESPONDENTS.
-----------
For the Petitioner: Mr. R.P.Yadav, Advocate
For the State: Mr. Manoj K. Ambastha- GP-14
Mr. Balram Kapri AC to GP-14
For the University: Mr. A.K.Keshri, Advocate.
————–
2 28.1.2011 Heard learned counsel for the parties.
In view of the status of the college in question no
direction can be issued to the University. It is a privately managed
institution for which the petitioner can move the civil court of
competent jurisdiction for proper declaration.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)