IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3705 of 2008
NITA RANI SINHA, DAUGHTER OF PRAMOD BHUSHAN SINHA, RESIDENT OF
MOHALLA ALKA COLONY, SANDALPUR ROAD, P.S. KUMHRAR, P.O. MAHENDRU,
DISTRICT PATNA. ---- PETITIONER
Versus
1. B.N.MANDAL UNIVERSITY, MADHEPURA THROUGH ITS REGISTRAR.
2. THE VICE CHANCELLOR, B.N. MANDAL UNIVERSITY, MADHEPURA.
3. THE REGISTRAR, B.N. MANDAL UNIVERSITY, MADHEPURA.
4. THE EXAMINATION OF CONTROLLER, B.N. MANDAL UNIVERSITY,
MADHEPURA.
5. THE PRINCIPAL, MUSLIM MINORITY AHMADIA B.Ed. COLLEGE,
MILLATNAGAR, RAMPARA, KATIHAR. ---- RESPONDENTS.
-----------
2 13.4.2011 This writ application has been filed for a direction to
the respondents to issue original certificate of B.Ed. examination,
1996 conducted by the B.N. Mandal University, Madhepura. The
petitioner was a student of Muslim Minority Ahmadia B.Ed.
College, Millatnagar, Rampara, Katihar. The certificate
purportedly has not been granted on the ground that the college
was not recognized. This aspect of the matter has been dealt with
in the case of Satish Kumar & Ors. Vs. The V.C., B.N. Mandal
University, reported in 2007 (2) PLJR 682, wherein this Court has
quashed the notification by which the degrees of the students of
the said institute were cancelled. The aforesaid judgment has been
followed by another order of this Court in CWJC No. 2891 of
2006, disposed of on 30.7.2007 (Annexure-4).
Accordingly, I direct the B.N. Mandal University to
issue the certificate if not already done within a period of two
months on receipt of a copy of this order. It is also clarified that
this order would be governed by the observation of the Court in
CWJC No. 2891 of 2006 wherein the Court has held as follows:
2
“No other proceedings, which have been initiated or
which are to be initiated against the Institution, the Managing
Committee or office bearers thereof shall be effected by this order
in any manner.”
This writ application is thus, disposed of with the
aforesaid direction and observation.
Sanjay ( Sheema Ali Khan, J.)