High Court Patna High Court - Orders

Maya Ram Swroop Prathmik Sah … vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Maya Ram Swroop Prathmik Sah … vs The State Of Bihar & Ors on 18 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.8278 of 2011
                 Maya Ram Swroop Prathmik Sah Madhyamik Sanskrit
                 Vidyalaya Vishnupur (Shambhuganj) District- Banka, through
                 its Secretary Smt. Mani Mala Prasad, R/o village- Vishnupur,
                 PS- Shambhuganj, District- Banka------------Petitioner
                                          Versus
                 1. The State Of Bihar
                 2. The Secretary, Human Resource Development Departments,
                 Bihar, Patna.
                 3. The Special Director, Secondary Education, Bihar Patna.
                 4. The Union of India, through the Secretary, Ministry Of
                 Human Resource Development of Education New Delhi.
                 11001.
                 5. The Joint Secretary (Language) Human Resources
                 Development Department of Education, Government of India,
                 New Delhi.
                 6. The Vide Chancellor, Rastriya Sanskrit Sansthan 55-57
                 Institutional Area, Janakpuri, New, Delhi.58--Respondents
                                ----------------------------------

3 18.10.2011 Heard learned counsel for the parties.

A counter affidavit on behalf of respondent nos. 2 and 3

has been filed wherein a communication dated 13.9.2011 has been

brought on record. This is a letter from Human Resources

Development Department, Government of Bihar addressed to the

Registrar, Rastriya Sanskrit Sansthan, Janakpuri New Delhi.

Recommendation has been made at the level of H.R. D.

Department in favour of release of the grant which is required to be

processed and acted upon.

The stand of the counsel for the union of India is that it is

a grant which must be released every year and the State ought to have

claimed well in time for the year in question.

Be that as it may the Registrar, Rastriya Sanskrit Sansthan

Jankpuri is hereby directed that they will take cognizance of

Annexure-A dated 13.9.2011and take a decision with regard to

release of the grants in favour of the petitioner preferably within a
2

period of three months from the date of production of a copy of this

order. Whatever is not payable shall be indicated by way of speaking

order if there is an occasion for the same arises.

This writ application is disposed of with the above

direction.

( Ajay Kumar Tripathi, J.)
RPS