High Court Patna High Court - Orders

Sarvodaya Darbari Sanskrit Pra vs The State Of Bihar & Ors on 19 July, 2011

Patna High Court – Orders
Sarvodaya Darbari Sanskrit Pra vs The State Of Bihar & Ors on 19 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT          PATNA
                        CWJC No.1727 of 2009
                 Saraswati Bhawan Jai Kant Madh          .
                                Versus
                    The State Of Bihar & Ors .
                                 with
                       CWJC No.1921 of 2009
                 Shyama Bhawan Madhyamik Sanskr          .
                                Versus
                    The State Of Bihar & Ors .
                                 with
                       CWJC No.2198 of 2009
                 Saraswati Bhawan Sanskrit Madh          .
                                Versus
                    The State Of Bihar & Ors .
                                 with
                       CWJC No.2202 of 2009
                 Sanskrit Uchcha Vidyalaya,Madn          .
                                Versus
                    The State Of Bihar & Ors .
                                 with
                       CWJC No.2291 of 2009
                 Sarvodaya Darbari Sanskrit Pra          .
                                Versus
                    The State Of Bihar & Ors .
                             -----------

22/ 19.07.2011 Learned counsel for the Bihar Sanskrit

Shiksha Board has filed an affidavit explaining

the position of the petitioners of the school as

with regard to the appearance of the regular

students in the examination conducted by the

Bihar Sanskrit Shiksha Board in the last five

years.

Mr. Durga Nand Jha, learned counsel

appearing in one of the cases would submit that

such information given by the learned counsel

for the Bihar Sanskrit Shiksha Board is partly

incomplete and partly incorrect. He seeks time

to file his reply by way of affidavit bringing

on record the evidence to show as with regard to
2

the regular students appearing in each of the

last five years in the board examination.

As prayed for, list all these cases

after 10 days i.e. on 01.08.2011 at the top of

the list at 2:15 pm by which time counsel for

the parties should complete their pleadings.

Ranjan                                (Mihir Kumar Jha, J)