High Court Patna High Court - Orders

Dr.Madan Mohan Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 14 July, 2008

Patna High Court – Orders
Dr.Madan Mohan Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 14 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                              LPA No.11 of 2002
                  DR.MOHAN PRASAD SHRIVASTAVA &O
                                   Versus
                        THE STATE OF BIHAR & ORS
                                    With
                             LPA No.17 of 2002
                    DR.MADAN MOHAN SINGH & ORS
                                   Versus
                        THE STATE OF BIHAR & ORS
                                    With
                            LPA No.130 of 2002
                       SIDHESHWAR PRASAD SINGH
                                   Versus
                        THE STATE OF BIHAR & ORS
                                  -----------

For Appellants – 1. Shri Rajendra Prasad Singh, Sr. Advocate

2. Shri Virendra Prasad, Advocate.

3. Shri Vikash Mohan, Advocate

For the respondents 1. Shri Yugal Kishore, Advocate, Magadh
University

2. Shri Anjani Kumar- SC-20 for the State
in all the appeals

———–

36 14/7/2008 Mr. Rajednra Prasad Singh, Sr. Advocate, appearing

on behalf of the appellants states that grievance of the

appellants has been remedied and as such he has instruction

not to press these appeals.

Mr. Yugal Kishsore, counsel appearing on behalf of

Magadh University and Mr. Anjani Kumar, SC-20, for the State

are apresent.

Appeals stand dismissed as not pressed.

(Chandramauli Kr. Prasad, J.)

S.Ali (Dr. Ravi Ranjan, J.)