High Court Patna High Court - Orders

Sanjay Gandhi Millat College vs The State Of Bihar &Amp; Ors on 17 August, 2010

Patna High Court – Orders
Sanjay Gandhi Millat College vs The State Of Bihar &Amp; Ors on 17 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.1039 of 2005
                   SANJAY GANDHI MILLAT COLLEGE, EKBAL ABBASI NAGAR,
                   DBAZIDPUR, POLICE STATION - KASHICHAK, DISTRICT -
                   NAWADAH THROUGH ITS SECRETARY AFTAB KARIM.
                                                     ______ PETITIONER
                                           Versus
                   1. STATE OF BIHAR THROUGH THE DIRECTOR, SECONDARY
                      EDUCATION, GOVERNMENT OF BIHAR, PATNA.
                   2. THE DIRECTOR, BIHAR INTERMEDIATE EDUCATION
                      COUNCIL, BUDDHA MARG, PATNA-1.
                   3. THE SECRETARY, BIHAR INTERMEDIATE EDUCATION
                      COUNCIL, BUDDHA MARG, PATNA-1.
                   4. THE    INCHARGE     EDUCATION        OFFICER,  BIHAR
                      INTERMEDIATE EDUCATION COUNCIL, BUDDHA MARGE,
                      PATNA.
                   5. THE SECRETARY, HUMAN RESOURCES DEVELOPMENT
                      DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
                                                       ______ RESPONDENTS
                                         -----------

04. 17.08.2010 Annexure-6 came to be passed in light of the background

that the provisional recognition given to the institute with certain terms

and conditions which never came to be fulfilled. Many a things are

alleged behind such a decision, which does not impress this Court in any

manner.

Keeping in mind the assertions made in the counter

affidavit and the material thereon, this Court is not inclined to interfere

with the order impugned. However, if the petitioner still feels that the

institute fulfils all the requirements even at this belated stage, then he

can approach the respondent authorities for a fresh recognition, who

shall test the application of the petitioner on the parameters laid down

for such recognition.

The writ application is disposed of with liberty as above

with a direction that the respondent authorities will respond to the

request of the petitioner within a reasonable time and take a decision
2

based on due inspection and declaration made by the petitioner in

support of such a demand.

The writ application stands disposed of with liberty as

above.

rkp                           ( Ajay Kumar Tripathi, J.)