Patna High Court – Orders
Ram Nath Prasad Pandey vs The State Of Bihar & Ors on 15 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16660 of 2010
Ram Nath Prasad Pandey S/O Late Kedar Nath Pandey R/O Vill.-
Milki, P.O.- Bhelahi, P.S.- Natwar, Distt.- Rohtas, At Present In-
Charge Principal In Chaudhary Charan Singh College, Rajpur, P.S.-
Rajpur, Distt.- Rohtas
Versus
1. The State Of Bihar Through The Principal Secretary Human
Resources Development Department, Govt. Of Bihar, Patna
2. The Veer Kunwar Singh University, Arrah Through Its Registrar
3. The Vice Chancellor Of The Veer Kunwar Singh University, Arrah
4. The Registrar Of The Veer Kunwar Singh University, Arrah
5. Mr. Lal Deo Singh Yadav S/O Not Known To The Petitioner At
Present So Called In-Charge Principal Of The Chaudhary Charan
Singh College, Rajpur, P.S.- Rajpur, Distt.- Rohtas
----------------------------------
3. 15.9.2011 Mr. Mukesh Kumar Singh, learned counsel for the
petitioner seeks permission to withdraw the writ application.
The writ application is accordingly dismissed as
withdrawn.
S.Pandey (Ramesh Kumar Datta, J.)