IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14028 of 2006
LAULSI DEVI , W/o Late Rajendra Mahto, Resident of Village- Gomhar, P.O.-
Jagai, P.S.- Ekangersarai, District - Nalanda (Bihar).
...... Petitioner
Versus
1. THE STATE OF BIHAR through the Secretary, Department of Higher Education,
Bihar, Patna.
2. The Magadh University through its Vice-Chancellor at Bodh Gaya, District -
Gaya.
3. The Vice-Chancellor, Magadh University, Bodh Gaya.
4. The Registrar, Magadh University, Bodh Gaya.
5. The Finance Officer, Magadh University, Bodh Gaya.
6. The Principal, Nalanda College, Biharsharif.
......... Respondents
-----------
14 28.04.2011 On call, none appeared on behalf of the petitioner either
to press the petition or to make a prayer for adjournment. Sri Vijay
Kumar Verma, learned A.C. to Standing Counsel No. 5, appearing
on behalf of respondent no. 1/State of Bihar and learned counsel
appearing on behalf of respondent/Magadh University, are present.
It was submitted by learned counsel appearing on behalf
of Magadh University, that during the pendency of the writ petition
almost all the grievances of the petitioner have already been
redressed. To this effect a counter affidavit has also been filed.
The writ petition stands dismissed due to non-
prosecution.
(Rakesh Kumar, J.)
Praful