High Court Patna High Court - Orders

Md.Nasim Ahamad vs The State Of Bihar & Ors on 3 August, 2011

Patna High Court – Orders
Md.Nasim Ahamad vs The State Of Bihar & Ors on 3 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CIVIL WRIT JURISDICTION CASE No.6408 of 2011

                   Md.Nasim Ahamad SON OF MD. NAZIR RESIDENT
                   OF MOHALLA THANA TOLA, WARD NO. 8,
                   DISTRICT SHEOHAR AND SECRETARY OF THE
                   MADARSA COMMITTEE OF MADARSA ISLAMIA
                   FALAHUL MUSLEMAN SHEOHAR MADARSA NO.
                   50.
                                          Versus
                             The State Of Bihar & Ors
                             ----------------------------------

2 03/08/2011 Annexure-12 is the communication made by the

Secretary of the Bihar State Madarsa Education Board to

the District Magistrate, Sheohar. This is dated 7.4.2009.

A request was made to conduct an enquiry on the

genuineness of the Managing Committee of the Madarsa

in question and report to the Board. The District

Magistrate never responded. If that be so, then the matter

cannot remain in abeyance indefinitely. If no report is

received from the District Magistrate, Sheohar in the next

six weeks by the Madarsa Education Board, the Madarsa

Education Board is directed to decide the status in the

matter within eight weeks from today.

This writ application is disposed of with the

direction aforesaid.

    AMIN/                       (Ajay Kumar Tripathi, J.)