IN THE HIGH COURT OF JUDICATURE AT PATNA
MISCELLANEOUS JURISDICTION CASE No.1743 of 2010
====================================================
PROF. DINESH PRASAD SAH, WORKING AS LECTURER IN HINDI, J.N. COLLEGE,
NEHRA, DARBHANGA UNDER L.N. MITHILA UNIVERSITY, DARBHANGA SON OF SRI
RAM SWARATH SAHU, RESIDENT OF MOHALLA – CHHAPAKI, P.O. LAXAMI SAGAR,
P.S. DARBHANGA SADAR, DISTRICT – DARBHANGA. ………. PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, HIGHER EDUCATION,
GOVERNMENT OF BIHAR, PATNA.
2. THE VICE CHANCELLOR (SMT. PADAMASA JHA), L.N. MITHILA UNIVERSITY,
DARBHANGA.
3. THE REGISTRAR (SRI BIMAL KUMAR), L.N. MITHILA UNIVERSITY,
DARBHANGA.
4. THE FINANCE OFFICER (SRI V. SINGH) L.N. MITHILA UNIVERSITY,
DARBHANGA. ……………. OPPOSITE PARTIES.
====================================================
05/ 13.07.2011 Counsel for the petitioner submits that
direction of this Court issued in C.W.J.C. No. 4066 of
2009 has duly been complied.
Accordingly, this application is disposed of.
DKS/ ( Mridula Mishra, J.)