Patna High Court – Orders
Shyama Charan Prasad vs The State Of Bihar &Amp; Ors on 14 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5584 of 2002
SHYAMA CHARAN PRASAD, son of Late Jagarnath Prasad, resident of Mohalla
Purani Gudari, Muzaffarpur, Police Station Sadar Police Station, Muzaffapur,
District Muzaffarpur (aged 58 years).
... Petitioner.
Versus
1. THE STATE OF BIHAR
2. The Vice Chancellor, B. R. A. Bihar University, Muzaffapur;
3. The Pro-vice Chancellor, B. R. A. Bihar University, Muzaffapur.
4. The B. R. A. Bihar University, Muzaffarpur, through its Registrar, B. R. A.
Bihar University, Muzaffapur.;
5. Satyanarayan Tewari, Father's name not known to the petitioner, Head of the
Department of Physics, B. R. A. Bihar University, Muzaffarpur.
.. Respondents.
-----------
4. 14.07.2010 Mr. Ganesh Prasad Singh, learned senior
counsel for the petitioner would submit that the issue
raised in this writ petition has now become academic
inasmuch as the challenge of the petitioner towards the
appointment of respondent no. 5 on the post of Head of
University Department of Physics can lead to no fruitful
result becuase the petitioner had retired from service on
31st January 2004.
That being so, this writ petition is dismissed as
having become infructuous.
kanchan (Mihir Kumar Jha, J.)