High Court Patna High Court - Orders

Koshi Physical Training Colleg vs The State Of Bihar &Amp; Ors on 9 November, 2010

Patna High Court – Orders
Koshi Physical Training Colleg vs The State Of Bihar &Amp; Ors on 9 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.5727 of 2006
                 1. KOSHI PHYSICAL TRAINING COLLEGE,
                    MADHEPURA THROUGH ITS SECRETARY, RAJDEEP
                    PRASAD YADAV, SON OF LATE SAINY PRASAD
                    YADAV RESIDENT OF MOHALLA BHIRKHI, WARD
                    NO. 15, MADHEPURA.
                 2. RAJDEEP PRASAD YADAV SECRFETARY OF
                    COLLEGE IN QUESTION SON OF LATE SAINY
                    PRASAD YADAV RESIDENT OF MOHALLA BHIRKHI,
                    WARD NO. 15, MADHEPURA.

                                         Versus
                  1.   THE STATE OF BIHAR THROUGH ITS
                       SECRETARY, YOUTH SPORTS AND CULTURE
                       DEPARTMENT, GOVT. OF BIHAR, PATNA.
                  2.   THE DIRECTOR, YOUTH SPORTS AND CULTURE
                       DEPARTMENT, GOVT. OF BIHAR, PATNA.
                  3.   BIHAR SCHOOL EXAMINATION BOARD
                       THROUGH ITS SECRETARY, PATNA.
                  4.   THE CHAIRMAN, BIHAR SCHOOL EXAMINATION
                       BOARD, PATNA.
                  5.   THE SECRETARY, BIHAR SCHOOL EXAMINATION
                       BOARD, PATNA.
                                       -----------

7 09/11/2010 This Court will not interfere in the present writ

application in any manner looking at the nature of the

relief prayed for since the petitioners want a direction

upon the respondents to permit them to conduct an

examination for the so called left out candidates who did

not appear in the academic years 1985-86 as well as

1988-89 when there was valid recognition.

The very existence of this Institution in the year

2010 does not remain valid any more and giving
-2-

indulgence at this belated stage in any manner would be

giving a recognition to a non-existing Institution to

conduct an examination merely because some students

claim that they could not appear in the examination for

one reason or the other when the examination was held.

Academic calendars have to be maintained, examinations

have to be held and results have to be declared within a

time frame. It is not going to be an ongoing exercise over

one century to other century. It is a misplaced kind of

writ application filed for extraneous reasons.

This writ application being devoid of merit is

dismissed.

AMIN/                   (Ajay Kumar Tripathi, J.)