High Court Patna High Court - Orders

Ranbijay Kumar & Anr vs The State Of Bihar & Ors on 26 September, 2011

Patna High Court – Orders
Ranbijay Kumar & Anr vs The State Of Bihar & Ors on 26 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Civil Writ Jurisdiction Case No.5966 of 2009
                   ======================================================
                   1. Ranbijay Kumar, S/o Late Ramshray Singh, resident of Narmada Smriti,
                      Azad Lane, Mohalla - Choudhar Tola, Mahendru, P.S. Sultanganj,
                      Patna - 800 006.
                   2. Ajay Kumar S/o late Someshwar Prasad, resident of Qr. No. 131, Road
                      No. 10, P.S. Buddha Colony, District - Patna, Pin - 800 001.
                                                                          .... .... Petitioners
                                                     Versus
                   1. The State of Bihar through Secretary, Human Resources Development
                      Department (Higher Education), Bihar, Patna, New Secretariat Patna,
                      District - Patna.
                   2. The Director, Higher Education, Govt. of Bihar, Patna, New Secretariat,
                      Patna, District - Patna.
                   3. The Patna University through its Registrar, Ashok Raj Patha, P.S.
                      Pirmohani, District - Patna.
                   4. The Vice-chancellor, Patna University, Patna, Ashok Raj Path, P>S.
                      PIrmohani, District - Patna.
                   5. The Registrar, Patna University, Patna, Ashok Raj Path, P.S. Pirmohani,
                      District - Patna.
                   6. The Chancellor of Universities, Raj Bhawan, Bailey Road, Patna.
                                                                         .... .... Respondents
                   ======================================================
                   Appearance :
                   For the Petitioner/s     : Mr. Ramanuj Tiwary
                   For the Respondent/s      : Mr. (Gp11)
                                                Mr. S.Iqbal Ahmad
                                                Mr. Shivendra Kishore

                   ======================================================
                   CORAM: HONOURABLE JUSTICE SMT. MRIDULA MISHRA

                   ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. MRIDULA MISHRA)

07/ 26-09-2011 Counsel for the petitioners seeks permission to

withdraw this application.

Prayer is allowed.

This application is dismissed as withdrawn.

(Mridula Mishra, J)
DKS/