High Court Patna High Court - Orders

Mritunjay Kumar Pandey vs State Of Bihar & Ors. on 24 August, 2011

Patna High Court – Orders
Mritunjay Kumar Pandey vs State Of Bihar & Ors. on 24 August, 2011
     IN THE HIGH COURT OF JUDICATURE AT PATNA
         Miscellaneous Jurisdiction Case No.205 of 2010
                    Mritunjay Kumar Pandey
                               Versus
                     State Of Bihar & Ors.
                  ----------------------------------

with
Miscellaneous Jurisdiction Case No.206 of 2010
Rameshwar Prasad
Versus
State Of Bihar & Ors.

———————————-

with
Miscellaneous Jurisdiction Case No.209 of 2010
Ramakant Tripathi
Versus
State Of Bihar & Ors.

———————————-

with
Miscellaneous Jurisdiction Case No.905 of 2010
The Managing Committee Of Pandit Sheo Kumar Shastri & Anr.

Versus
State Of Bihar & Ors.

———————————-

with
Miscellaneous Jurisdiction Case No.5111 of 2010
The Managing Committee Of Umesh Pawan Sanskrit Prathamik Sah
Versus
The State Of Bihar & Ors.

———————————-

with
Civil Writ Jurisdiction Case No.3878 of 2009
Uma Madhav Sanskrit Awasiya Pr
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4361 of 2009
Ranglal Sanskrit Parthmik Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4392 of 2009
Shyam Lal Sanskrit Primary-Cum
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4451 of 2009
Ram Prasad Sah
Versus
2

The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4574 of 2009
Sanskrit Primary-Cum-High Scho
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4645 of 2009
Ganesh Acharya
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4646 of 2009
Ram Chandra Yadav @ Ram Chandr
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4674 of 2009
Savitri Hira Sanskrit Primary
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4709 of 2009
Satya Narayan Sah Sanskrit High
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4836 of 2009
Shiv Narain Yadav
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5804 of 2009
Rajwati Mishrain Sanskrit Uchc
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6095 of 2009
Siya Kaushalaya Suresh Sanskri
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6108 of 2009
3

Nakchhedi Mandal Jagdish Prasa
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6113 of 2009
Sant Kabir Mahanth Basudeo San
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6131 of 2009
Sri Ram Baran Prathmik Sah Uch
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6445 of 2009
Adarsa Sanskrit Prathmik Sah U
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6473 of 2009
Shri Shanti Sharma Sanskrit Pr
Versus
The State Of Bihar & Ors

———————————-

13. 24.08.2011. Counsel for the State

states that in compliance of the

order dated 4.8.2011 the

Secretary of the Sanskrit

Shiksha Board submitted the

concerned documents with

regard to the 10 Sanskrit

Schools on 19.8.2011 and two

weeks’ further time is required

to process those documents so

as to enable the State
4

Government to take a decision

in the matter whether those ten

schools are entitled for grant in

aid.

Put up on 7th

September, 2011 maintaining

their position in the same list.

P.K.P. (V.N.Sinha,J.)