High Court Patna High Court - Orders

Shankar Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 December, 2010

Patna High Court – Orders
Shankar Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.16009 of 2007
     1.   SHANKAR PRASAD S/O LATE BAIDYANATH PRASAD R/O
          VILLAGE BASMANPUR, P.S. MOTIHARI (MUFFASIL) DISTRICT
          EAST CHAMPARAN,
     2.   MD. EQBAL KHAN SANDU @ MD. EQBAL KHAN S/O LATE
          GHULAM MOHAMMAD KHAN R/O MOHALLA-NAKCHED TOLA,
          P.S. MOTIHARI (TOWN), DISTRICT EAST CHAMPARAN.
                                                 .......................Petitioners
                                  Versus
     1.   THE STATE OF BIHAR
     2.   THE DEPUTY SECRETARY (HIGHER EDUCATION) HUMAN
          RESOURCES DEPARTMENT, BIHAR, PATNA,
     3.   THE DIRECTOR (HIGHER EDUCATION) HUMAN RESOURCES
          DEPARTMENT, BIHAR, PATNA,
     4.   THE BABASAHEB BHIMRAO AMBEDKAR BIHAR UNIVERSITY,
          THROUGH THE VICE-CHANCELLOR, MUZAFFARPUR,
     5.   THE PRINCIPAL, DR. SHREE KRISHNA SINHA WOMEN'S
          COLLEGE, EAST CHAMPARAN, MOTIHARI.
                                                    .................Respondents
                                 -----------

03 15.12.2010 In view of the fact that both the petitioners have

already been regularized and their payments of arrears have

already been sanctioned.

Learned counsel for the petitioner seeks

permission to withdraw this petition, as the petition has

become infructuous.

Permission is accorded.

This petition is disposed off as infructuous.

( Dinesh Kumar Singh, J.)
Safik