IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1615 of 2009
Chandra Shekhar Sanskrit Prath .
Versus
The State Of Bihar & Ors .
with
CWJC No.1709 of 2009
Bihar Sanskrit Uchch Vidyalaya .
Versus
The State Of Bihar & Ors .
with
CWJC No.1670 of 2009
Kankali Sanskrit Madhyamik Vid .
Versus
The State Of Bihar & Ors .
with
CWJC No.2259 of 2009
Bhairavi Bhairveshwar Sanskrit .
Versus
The State Of Bihar & Ors .
with
CWJC No.4242 of 2009
Babu Nandan Sanskrit Prathmik .
Versus
The State Of Bihar & Ors .
-----------
3/ 01/07/2011 Learned counsel for the respondents in the
aforesaid writ applications submit that the questions
falling for consideration in these applications are also
being considered in C.W.J.C. No.1727/09 before
another Bench and which is also monitoring the issue.
It is suggested that all these matters may be heard
together so that there may be a consistent view of this
Court.
Learned counsel for the petitioner submits
that a similar matter was heard and the writ petition
was dismissed against which an L.P.A. was preferred
vide L.P.A. No.366/09 which has been allowed.
There can be no two opinions that it would be
better to have a consistent view of this Court on an
2
issue when the view taken in the Letters Patent Appeal
shall also come in for consideration.
Let the records be laid before Hon’ble the
Chief Justice to consider the desirability of having the
present matters placed before the same Bench which is
stated to be already monitoring a similar matter so that
there may be a consistent view of the Court on the
issue.
KC ( Navin Sinha, J.)