IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2512 of 2008
Prabhunath Prasad S/O Late Ram Chandra Prasad, resident of Koat Bazar,
Ward No.11, P.O. Sitamarhi, P.S. Sitamarhi, District- Sitamarhi
--------------------------- Petitioner
Versus
1. The B.R.A.Bihar University through the Registrar of the University,
Muzaffarpur
2. The Vice-Chancellor, The B.R.A. Bihar University, Muzaffarpur
3. The Registrar, the Bihar University, Muzaffarpur
4. The State of Bihar through the Secretary of the Higher Education,
Department of Human Resources Development, Bihar,Patna
-------------------- Respondents.
----------------------------------
10 11-08-2011 On call, Sri Harendra Kumar Tiwary, learned counsel
appearing on behalf of Respondent nos. 1 to 3/B.R.A.Bihar
University, Muzaffarpur submits that all the grievances of the
petitioner have already been redressed. The statement made by Sri
Tiwary, learned counsel for the Respondent/B.R.A. Bihar
University has not been disputed by Sri Manoj Kumar Yadav,
learned counsel for the petitioner. Sri Shatrughan Pandey, learned
A.C. to Standing Counsel no.23 appears on behalf of Respondent
no.4/ State.
In view of the stand taken by the parties, there is no need
to keep the matter further pending.
The writ petition stands disposed of.
( Rakesh Kumar, J.)
NKS/-