High Court Patna High Court - Orders

Laulsi Devi vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Laulsi Devi vs The State Of Bihar &Amp; Ors on 28 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.14028 of 2006
LAULSI DEVI , W/o Late Rajendra Mahto, Resident of Village- Gomhar, P.O.-
Jagai, P.S.- Ekangersarai, District - Nalanda (Bihar).
                                                                      ...... Petitioner
                                        Versus
1. THE STATE OF BIHAR through the Secretary, Department of Higher Education,
Bihar, Patna.
2. The Magadh University through its Vice-Chancellor at Bodh Gaya, District -
Gaya.
3. The Vice-Chancellor, Magadh University, Bodh Gaya.
4. The Registrar, Magadh University, Bodh Gaya.
5. The Finance Officer, Magadh University, Bodh Gaya.
6. The Principal, Nalanda College, Biharsharif.
                                                                ......... Respondents
                                                  -----------

14 28.04.2011 On call, none appeared on behalf of the petitioner either

to press the petition or to make a prayer for adjournment. Sri Vijay

Kumar Verma, learned A.C. to Standing Counsel No. 5, appearing

on behalf of respondent no. 1/State of Bihar and learned counsel

appearing on behalf of respondent/Magadh University, are present.

It was submitted by learned counsel appearing on behalf

of Magadh University, that during the pendency of the writ petition

almost all the grievances of the petitioner have already been

redressed. To this effect a counter affidavit has also been filed.

The writ petition stands dismissed due to non-

prosecution.

(Rakesh Kumar, J.)

Praful