IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1978 of 2010
(Arising out of CWJC No. 6816 of 2003)
1. Prem Kumari, W/O Sri Paras Nath Chaturvedi, R/O Mohalla- Salempur, P.O.-
G.P.O., Chapra, P.S.- Chapra Town, Distt.- Saran at Chapra.........Appellant.
Versus
1. Chancellor, Kameshwar Singh Sanskrit University, Darbhanga
2. Vice Chancellor, Kameshwar Singh Sanskrit University, Darbhanga
3. Pro-Vice Chancellor, Kameshwar Singh Sanskrit University, Darbhanga
4. Registrar, Kameshwar Singh Sanskrit University, Darbhanga
5. Principal, Bharat Mishra Sanskrit College at and P.O. - Chapra, Distt. - Saran at
Chapra.........................................................................Respondents
-----------
2. 03-11-2011 In this appeal, we are not required to go into merits
of the appeal because the parties are in agreement that
pursuant to order under appeal passed by the Writ Court, the
respondent/University has already taken a fresh decision in
the matter which has been challenged by the appellant
through an independent writ petition which is pending.
In view of the aforesaid learned counsel for the
appellant prays to withdraw this appeal and seeks liberty that
he may raise the issues in the pending writ petition, if
required.
The prayer to withdraw this appeal is allowed and the
appeal is dismissed as withdrawn with the liberty aforesaid.
(Shiva Kirti Singh, J.)
Mkc/ (Shivaji Pandey, J.)