IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.915 of 2009
Jai Kant Yadav
Versus
The State Of Bihar & Ors
-----------
2. 27.06.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is stated to have been a student of
the B.Ed. course for the session 1983-84 in the
Government Teacher Training College, Turki. He claims to
have appeared in the final examination and is aggrieved by
the non-publication of his results. Unfortunately, the writ
petition does not state when the final examination was
held. Reliance has been placed on certain orders of this
Court in C.W.J.C. No. 5245 of 1986 and analogous cases as
also C.W.J.C. No. 5035 of 2006.
While the petitioner appears to have himself not
been serious for his examination results and has moved
this Court much belatedly and cannot claim parity with
those who have come to this Court earlier in time, the
respondents seem to be equally unconcerned when they are
not willing to file a counter affidavit even after two an a half
years later.
The fact of the matter is that the Institution is not
a private institution raising issues of recognition/affiliation
but a Government Teachers Training College.
2
Subject to the availability of records, let the
respondents endeavour to publish the results of the
petitioner, if otherwise eligible and there be no other legal
impediment, after verifying the genuineness of his
candidature, all to be considered within a maximum period
of six months from the date of receipt/production of a copy
of this order.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J. )