IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11402 of 1997
DR.GAJANAN PANDEY, S/o Sri Ram Sagar Pandey, R/o
Village- Dih Bagahi, P.S.-Kateya, District- Gopalganj, at
present posted as a Lecturer in Bharteshwari Marwari
Sanskrit Mahabidyalaya, Chapra, District- Saran.
Versus
1. STATE OF BIHAR through Secretary, Higher
Education, Human Resources Development
Department, Govt. of Bihar, Patna.
2. The Vice-Chancellor, Kameshwar Singh, Darbhanga
Sanskrit University, Darbhanga, District- Darbhanga.
3. The Registrar, Kameshwar Singh Darbhanga Sanskrit
University, Darbhanga, District-Darbhanga.
4. The Finance Officer, Kameshwar Singh Darbhanga
Sanskrit University, Darbhanga, District-Darbhanga.
5. The Chairman, Bihar College Service Commission,
Boaring Canal Road, Patna, District-Patna.
6. The Secretary, Bihar College Service Commission,
Boaring Canal Road, Patna, District-Patna.
7. The Secretary, Bharteshwari Marwari Sanskrit
Mahabidyalaya Chapra, District- Saran
Governing Body.
8. The Principal, Bharteshwari Marwari Sanskrit
Mahabidyalaya, Chapra, District- Saran.
-----------
9. 19-08-2010 The present application had been filed by the
petitioner, who was a teacher in Kameshwar Singh
Darbhanga Sanskrit University, Chapra. From the
proceeding, it is clear that the only reason when the
petitioner’s payments were not being made was
financial crisis faced by the University.
Learned counsel for the petitioner states that
during the pendency of the writ petition, petitioner’s
grievances have been met and payments for which the
writ petition had been filed, have been made.
2
Learned counsel for the University, learned
counsel for the State as well as learned counsel for the
Principal have no objection.
Having thus, survived to adjudicate the issue,
the writ petition, is disposed of.
Sujit (Navaniti Prasad Singh,J.)