IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 5131 of 2010
Sharfudin Khan -Versus- The Union of India & Ors
***
3 29.06.2011 By this writ application, petitioner seeks a direction to the
Central Government in terms of Section 5 (1) (c) of the Khuda Bakhsh
Oriental Public Library Act, 1969. The said Act was enacted by the
Central legislature by which it declared the Khuda Bakhsh Oriental Public
Library at Patna to be an institution of national importance and it provided
for the establishment of the Board to look after the affairs of the said
Public Library. It may be noted that the Public Library was established by
late Moulvi Khuda Bakhsh Khan Bahadur of Muradpur, Patna. It is, inter
alia, provided in the Act that the Board shall consist of a nominated
Member nominated by the Central Government from the family of late
Khuda Bakhsh. Petitioner’s grievance is that for over last 30 years,
Central Government has failed to make such a nomination. When he had
earlier approached the Government, the Government wanted a succession
certificate showing that he was a grandson of late Moulvi Khuda Bakhsh
Khan Bahadur of Muradpur. He submitted the succession certificate as
well but the Central Government has not nominated him to the Board
which is established under Section 4 of the Act.
This writ application has been pending for almost a year and
a half and no counter affidavit has been filed by the Central Government.
Let Assistant Solicitor General take instructions and file a
comprehensive counter affidavit so that the matter may be disposed of at
the earliest.
List this matter For Admission as a 0 item on 25 th of July,
2011.
M.E.H./ (Navaniti Prasad Singh)
2