Patna High Court – Orders
Vinod Pandey @ Binod Kumar Pan vs The Veer Kunwar Singh Universi on 11 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8241 of 2008
Vinod Pandey @ Binod Kumar Pandey, son of Late
Baban Pandey, resident of village Bhakura, P.S.
Tarari, District- Bhojpur, presently posted as
Peon in M.M.Mahila College, Ara, District- Bhojpur
............ Petitioner
Versus
1. The Veer Kunwar Singh University, Ara through its
Vice Chancellor District- Bhojpur
2. The Vice Chancellor, V.K.S. University, Ara,
District- Bhojpur
3. The Registrar, V.K.S. University, Ara, District-
Bhojpur
4. The Magadh University, Bodh Gaya, through its
Vice Chancellor, District- Gaya
5.The Registrar, Magadh University, Bodh Gaya,
District- Gaya
6. The Principal, S.B.College, Ara, Mohalla- Maula
Bag, P.S. Nawada (Town), District- Bhojpur.
.............. Respondents
-----------
2. 11/07/2011 After some arguments, learned counsel
for the petitioner seeks permission to
withdraw this application with liberty to the
petitioner to pursue his claim before the
University authorities in accordance with
law.
Liberty is granted. This application is
dismissed as withdrawn.
Pradeep/ ( J. N. Singh,J.)