IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12935 of 2005
KEDAR PRASAD SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
6 11.2.2011 By Annexure-B to the counter
affidavit filed on behalf of respondent no.
4, which is a letter sent by the Sub-
divisional Education Officer, Sadar Gaya to
the District Magistrate, Gaya dated
24.12.1986 which indicates that the school
of the petitioner Madhya Vidyalaya Punaul,
Anchal Vajirganj (Gaya) has not been taken
over by the State Government under the 1976
Act.
Counsel for the petitioners on the
other hand referring to Annexure-A, wherein
it is stated that the school has been given
recognition by an authority who was not
entitled to give recognition, refers to
Annexure-12 rejoinder to the counter
affidavit on behalf of the petitioners which
is Memo No. 1442, dated 22.3.1983 which
indicates that the Committee formed by the
State Government under sub section 2 of
Section 3 of the 1976 Act has considered the
case of the petitioners’ school and has
2
given due recognition.
Mr. Parthasarthy (S.C. 10) is
directed to bring on record the decision of
the Committee for taking over school within
a period of four weeks to determine the
controversies which have arisen in this case
along with the original copy of the Memo No.
1442 dated 22.3.1983 issued by the District
Superintendent of Education, Gaya. A copy
of which has also been forwarded to the
Principal of the College, Secretary of the
College as well as the Treasury Office, and
the District Superintendent of Education,
Gaya.
List this case on 14.3.2011 at the
top of the list.
Sanjay ( Sheema Ali Khan, J.)