High Court Patna High Court - Orders

Shyama Bhawan Madhyamik Sanskr vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Shyama Bhawan Madhyamik Sanskr vs The State Of Bihar &Amp; Ors on 1 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.1727 of 2009
  SARASWATI BHAWAN JAI KANT MADHYAMIK SANSKRIT VIDYALAYA, CHIKNA
                                 Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                        CWJC No.1921 of 2009
        SHYAMA BHAWAN MADHYAMIK SANSKRIT VIDYALAYA, UCHHATI
                                 Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                        CWJC No.2198 of 2009
      SARASWATI BHAWAN SANSKRIT MADHYAMICK VIDYALAYA, SUGAUNA
                                 Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                        CWJC No.2202 of 2009
             SANSKRIT UCHCHA VIDYALAYA, MADNESHWARSTHAN
                                 Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                        CWJC No.2291 of 2009
 SARVODAYA DARBARI SANSKRIT PRATHMIK SAH UCHCHA VIDYALAYA, LAUFA
                                 Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                        CWJC No.2697 of 2009
                  SANSKRIT UCHCH VIDYALAY, PARJUAR
                                 Versus
                      THE STATE OF BIHAR & ORS.
                                  with
                          CWJC No.13 of 2009
          VINOD TARA SANSKRIT UCHCHA VIDAYALAYA, MANGRAUNI
                                 Versus
                      THE STATE OF BIHAR & ORS.
                              -----------

13 01.10.2010 In compliance of the earlier order

of this Court, the Chairman of the Bihar

Sanskrit Education Board and Special

Director, Secondary Education have personally

appeared before this Court.

In the counter affidavit filed today

on behalf of the respondent nos. 4 & 5, the
2

respondents have classified 20 out of 86

schools into four categories. Let the

inspection reports of all these 20 schools be

placed on record of this case after serving

a copy thereof to the counsel for the

petitioners, by 7.10.2010.

As with regard to remaining six

schools of the twenty-six schools, the

petitioners before this Court, their

inspection must be completed by 7th of

October 2010 and their inspection report also

must be submitted before this Court on 11th

of October, 2010.

At the same time, as there is no

controversy with regard to three schools of

the twenty schools placed in Category-1, this

Court would direct the State Government to

release fund for payment of salary both

arrear and current as in respect of the

teaching and non-teaching employees of

aforementioned three schools.

The schools placed in Category-2 in

respect of whom it has been stated that their

recognition can be revived at present

conditionally, steps be taken for their
3

revival of recognition in accordance with

law.

On the next day, the respective

counsels for the petitioners concerning

Category-2 schools shall file their affidavit

as with regard to their reaction to the

conditions imposed by the State Government

for revival of their recognition.

No order is passed at present for

Category-3 and Category-4 schools till the

report in respect of them is brought on

record.

List all there cases again under the

same heading on 11.10.2010 at the top of list

when the officials who are present today,

shall again remain present.

Let a copy of this order be given to

Mr. S.P. Tripathi S.C.7 and Mr. Awadhesh

Prasad Sinha, Advocate appearing for the

Bihar Sanskrit Shiksha Board for its strict

compliance.

Rsh                                            (Mihir Kumar Jha, J.)