High Court Patna High Court - Orders

Pradip Sharma vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Pradip Sharma vs The State Of Bihar &Amp; Ors on 31 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9400 of 2010
                  1. PRADIP SHARMA, S/O SRI JAGDISH SHARMA, R/O
                  VILLAGE CHILHAI, P.S. TAGHRA, DISTRICT
                  BEGUSARAI, AT PRESENT RESIDING IN MOHALLA
                  RAGHOPUR BIHTA, P.S. BIHTA, DISTRICT PATNA.
                                       Versus
                  1. THE STATE OF BIHAR, THROUGH THE SECRETARY,
                  SCIENCE & TECHNOLOGY DEPARTMENT, TECHNOLOGY
                  BHAWAN, PATNA.
                  2. THE SECRETARY, SCIENCE & TECHNOLOGY
                  DEPARTMENT, GOVT. OF BIHAR, TECHNOLOGY
                  BHAWAN, PATNA.
                  3. THE MAGADH UNIVERSITY, THROUGH THE VICE
                  CHANCELLOR, BODH GAYA.
                  4. THE VICE CHANCELLOR, MAGADH UNIVERSITY,
                  BODH GAYA.
                  5. THE REGISTRAR, MAGADH UNIVERSITY, BODH
                  GAYA.
                  6. THE PRINCIPAL, NETAJI SUBHASH CHANDRA BOSE
                  ENGINEERING COLLEGE, AMHARA, BIHTA.
                                            -----------

2 31.03.2011 Learned counsel for the petitioner

submits that the writ application has become

infructuous and, therefore, he seeks

permission to withdraw the writ application.

Permission is granted. The writ

application is dismissed as withdrawn.

      Arvind/                      ( J. N. Singh, J.)