Patna High Court – Orders
Quarban Haidar vs The State Of Bihar & Ors. on 30 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4221 of 2010
Quarban Haidar, son of late Zulfkhar Haidar @ Badal Babu, resident
of Mohalla Naya Quila, P.S. Siwan Town, Dist. Siwan.
--------- Petitioner
Versus
1. The State of Bihar.
2. The Secretary, High Education, Patna, New Secretariat, Bihar,
Patna.
3. Jai Prakash University its Registrar, Chapra.
4. The Registrar, Jai Prakash University, Chapra at Saran.
5. The Vice Chancellor, Jai Prakash University, Chapra at Saran.
6. B.R.A. Bihar University through its Registrar, Muzaffarpur,
Bihar.
7. The Registrar, B.R. Bihar University, Muzaffarpur.
8. The Vice-Chancellor, B.R.A. Bihar University, Muzaffarpur.
----------- Respondents
-----------
2 30.08.2011 For the reasons mentioned in this
application, the prayer made therein is
allowed and C.W.J.C. No. 3187 of 2007 is
restored to its original file.
(Mihir Kumar Jha, J.)
Rsh