IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.370 of 2011
Maharshi Menhi Sanskrit Primary-Cum-Middle School,
Khajuri, P.S. Bhargama, District- Araria, through
its Secretary Bhubneshwar Mandal, son of Late
Bishundeo Mandal, resident of village Theruwapatti,
P.S. Bhargama, District- Araria ............ Petitioner
Versus
1.The State Of Bihar through the Principal Secretary,
Human Resources Development Department, Govt. of
Bihar, Patna
2.The Chairman, Bihar Sanskrit Shiksha Board, Boring
Canal Road, Patna
3.Bihar Sanskrit Shiksha Board, Patna through its
Secretary, Boring Canal Road, Patna. ......Respondents
-----------
3. 28/02/2011 Heard learned counsel for the petitioner
as well as learned counsel for the respondents.
Admittedly, the Institution has not
applied afresh for grant of recognition.
Therefore, rightly the Institution was not
approved and its name was not recommended to the
Government for the purpose along
with several institutions which were recommended
by Annexure-7.
Learned counsel for the petitioner submits
that the Institution will submit requisite fees
and form with the Bihar Sanskrit Shiksha Board
for start of process for grant of recognition to
the Institution.
Let it be so done. If the said fees and
form are submitted with the Board, the Board
will initiate the process for consideration of
2
the case of the Institution for recognition in
accordance with law in the next phase of the
process.
With the above observation and direction,
the writ application is disposed of.
Pradeep/ ( J. N. Singh,J.)