High Court Patna High Court - Orders

Dr.(Prof.)Arun Kumar Singh vs The Chancellor,Universities Of on 27 July, 2010

Patna High Court – Orders
Dr.(Prof.)Arun Kumar Singh vs The Chancellor,Universities Of on 27 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        LPA No.668 of 2003
                  DR.(PROF.)ARUN KUMAR SINGH, son of Girija
                  Prasad Singh, the then University Professor, Post
                  Graduate Department of Psychology, Patna University,
                  Patna. At present Professor and Director, Institute of
                  Psychological Research and Service Patna University,
                  Patna, District Patna
                                         Versus
                  1. THE CHANCELLOR,UNIVERSITIES OF
                  BIHAR, Raj Bhawan, Patna
                  2. The Deputy Secretary to Governor's Secretariat,
                  Bihar, Patna
                  3. The Patna University, Patna, District Patna through its
                  Registrar
                  4. The Vice-Chancellor, Patna University, Patna
                  5. The Registrar, Patna University, Patna
                  6. Dr. (Mrs.) Prabha Shukla
                                              -----------

11- 27/7/2010 None appears on behalf of the appellant. Dr. Anil

Kumar Upadhayay appears for the respondents.

2. The present appeal arises out of the judgment

dated 25.6.2003, passed in CWJC No.281 of 2003, by a learned

single Judge of this Court. It appears to us that CWJC No.129 of

2003 (Dr. (Mrs.) Pushpa Sinha v The Chancellor, Universities of

Bihar & Ors.), and the aforesaid CWJC No.281 of 2003 (Dr.

(Prof.)Arun Kumar Sinha v The Chancellor, Universities of

Bihar & Ors.) were disposed of by a common judgment dated

25.6.2003, passed by a learned single Judge of this Court. LPA

No. 672 of 2003 was preferred by the petitioner of CWJC

No.129 of 2003, which has been dismissed as withdrawn by a

Division Bench of this Court by order dated 13.7.2010. Learned

counsel for the respondents further informs us that LPA No.623

of 2006, challenging the subsequent developments between the

same parties, was also dismissed as withdrawn by order dated
2

29.6.2010.

3. In that view of the matter, the present appeal is

dismissed as not pressed.

( S K Katriar )

( Jayanandan Singh )

mrl