High Court Patna High Court - Orders

Dwarika Prasad & Ors. vs The State Of Bihar & Ors. on 19 October, 2011

Patna High Court – Orders
Dwarika Prasad & Ors. vs The State Of Bihar & Ors. on 19 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Miscellaneous Jurisdiction Case No.4266 of 2010
                                 Dwarika Prasad & Ors.
                                           Versus
                               The State Of Bihar & Ors.
                              ----------------------------------

8 19/10/2011 This application was disposed of by order dated 11.3.2011

clarifying that all the persons who had appeared in the B.Ed.Degree

Examination from Muslim Minority Ahmadia B.Ed. College,

Millatnagar, Rampara, Katihar under B.N. Mandal University prior to

19.5.2000, must be given their certificates irrespective of the fact

whether they are petitioners to the writ petition or not.

A modification application has thereafter been filed by the

petitioners stating that after the order was passed, state has prepared a

list of students and institutions which are unrecognized and has shown

petitioners and their institutions aforesaid as unrecognized. The effect of

this would be to nullify the order as noted above.

The State has filed a show cause. It is stated that pursuant

to the order of this Court State has already advertised in newspaper

clearly stating that the students of the said institution would be treated

as valid students, subject to the decision of the Apex Court. It is further

stated that the list, as appended by the petitioners, is not an official list

of which they are not aware.

Mr. Uday Chand Prasad then points out that in spite of clear

order that the degree be given to all concerned, as noted above, the Vice

Chancellor is once again creating confusion by asking for clarification

from the department of Human Resources in this regard . I may once
-2-

again clarify that if any person now files an application stating that there

has been disobedience or non compliance of the order of this Court in

any manner by any one, this Court would take very serious of the

matter and the person may be visited with the serious consequence.

With the aforesaid observation and clarification this

modification application is disposed of.

Learned counsel for the State assured the Court that no

person who falls within the category, as indicated above, would be

considered eligible or debarred from getting certificate on the strength

of the said order, subject to the result of the case before the Supreme

Court.

singh                     (Navaniti Prasad Singh,J)