High Court Patna High Court - Orders

Dr.Chittaranjan Sinha vs The State Of Bihar &Amp; Ors on 29 April, 2011

Patna High Court – Orders
Dr.Chittaranjan Sinha vs The State Of Bihar &Amp; Ors on 29 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.14506 of 2006

                        Dr.Chittaranjan Sinha, aged about 73 years, Son of Late Mangla Kant
                        Prasad, resident of Mohalla, New AreaBihar, Police Station-Civil Line,
                        District-Gaya                          -------------------- Petitioner
                                              Versus

                     1. The State Of Bihar, through the Commissioner-cum- Secretary, Higher
                        Education, Bihar, Patna
                     2. The Vice-Chancellor, Magadh University, Bodh Gaya, District-Gaya
                     3. The Registrar, Magadh University, Bodh Gaya, District-Gaya
                     4. The Finance Officer, Magadh University, Bodh Gaya, District-Gaya
                                                   ---------------------------- Respondents.
                                                   -----------

14 29-04-2011 Sri Virendra Prasad, learned counsel for the petitioner

in presence of Sri Rohit Mishra, learned A.C. to Addl. Advocate

General no.8, who appears on behalf of Respondent no.1 and

learned counsel appearing on behalf of Respondent nos.2 to 4/

Magadh University, Bodh Gaya, Gaya submits that during the

pendency of the present writ petition, all the grievances of the

petitioner have already been redressed.

In view of the stand taken by the parties, there is no

need to keep the matter further pending.

The writ petition stands disposed of.

NKS/-                                           ( Rakesh Kumar,J.)