Patna High Court – Orders
Savitri Sharma vs The B.R.A.Bihar University &Or on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8005 of 2007
Savitri Sharma W/O Shri Vaidyanath Sharma, resident of Ganga
Kutir Campus, P.O. Damuchak, P.S. Damuchak, District-
Muzaffarpur -------------------------- Petitioner
Versus
1.The B.R.A.Bihar University, Muzaffarpur through the Registrar of the
University
2.The Vice-Chancellor of the B.R.A. Bihar University, Muzaffarpur
3.The Registrar of the B.R.A. Bihar University, Muzaffarpur
4.The State of Bihar, through the Secretary, Higher Education,
Department of Human Resources Development , Govt. of Bihar,
Patna --------------------------- Respondents.
-----------
02 21-06-2011 It was submitted by the learned counsel for the parties that
during the pendency of the present writ petition, grievances of the
petitioner have already been redressed.
In view of the stand taken by the parties, there is no need to
keep the matter further pending.
Accordingly, the writ petition stands disposed of.
NKS/- ( Rakesh Kumar, J. )