High Court Patna High Court - Orders

Chandra Mauli Prasad Singh vs Magadh University Bodh Gaya … on 8 December, 2010

Patna High Court – Orders
Chandra Mauli Prasad Singh vs Magadh University Bodh Gaya … on 8 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           MJC No.4333 of 2009
          1. CHANDRA MAULI PRASAD SINGH S/O LATE MATHURA SINGH
          R/O MOH- SANKARWAR TOLA, P.S. MOKAMA, DISTT. PATNA
                               Versus
          1. MAGADH UNIVERSITY BODH GAYA, THROUGH ITS VICE-
          CHANCELLOR
          2. SR. B.N. PANDEY, THE VICE-CHANCELLOR MAGADH
          UNIVERSITY, BODH GAYA
          3. SRI SRI NIWAS SRIVASTAVA, FINANCE OFFICER MAGADH
          UNIVERSITY, BODH GAYA
          4. SRI DINESH KR. YADAV, REGISTRAR MAGADH UNIVERSITY,
          BODH GAYA
          5. SRI JEETENDRA RAJAK, THE PRINCIPAL R.R.S. COLLEGE,
          MOKAMA, PATNA
          6. SRI ANJANI KUMAR SINGH, I.A.S., PRINCIPAL SECRETARY
          (HIGHER EDUCATION) H.R.D. DEPTT., GOVT. OF BIHAR, PATNA
          7. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY,
          HUMAN RESOURCES, PATNA, BIHAR
                             -----------

05. 08.12.2010 Heard learned counsel for the petitioner and for

the University.

In view of the statement made in paragraph-4 of

the show cause filed by the University, this Court is

satisfied that nothing survives for adjudication in the

contempt jurisdiction. If the petitioner is aggrieved by the

quantum of payment made by the University, his remedy

lies in a fresh writ application only.

The contempt proceeding stands disposed.

         P.K                                         ( Navin Sinha, J.)