IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13742 of 2011
Md.Faisal Usmani S/O Late Md. Usman R/O Vill.- Azizpur
Pithna, P.S.- Goradih, Distt.- Bhagalpur The Secretary Of
Madarsatul Banat Habibiya Azizpur Pithna, P.S.- Goradih,
Distt.- Bhagalpur---------------------------Petitioner
Versus
1. The State Of Bihar through the Principal Secretary Human
Resources Development Department, Bihar, Patna
2. The Special Director, Secondary Education, Govt. Of Bihar,
Patna
3. The District Education Officer, Bhagalpur
4. The Bihar State Madarsa Education Board, Patna Thru. Its
Secretary
5. The Chairman, Bihar State Madarsa Education Board, Patna-
-----------------------------------------------Respondents
----------------------------------
With
Civil Writ Jurisdiction Case No.13773 of 2011
Md. Israfeel, the Secretary of Madarsatul Banat Makhanpur,
P.S. Barahat, Distt.-Bhagalpur. S/O Md. Naseem R/O Vill.-
Makhanpura, P.S. Barahat, Distt.-Bhagalpur–Petitioner
Versus
1. The State Of Bihar Through The Principal Secretary, Human
Resources Development Department, Govt.Of Bihar, Patna.
2. The Special Director, Secondary Education, Govt.oOf Bihar,
Patna.
3. The District Education Officer, Bhagalpur.
4. The Bihar State Madarsa Education Board, Patna Through
It’S Secretary.
5. The Chairman, Bihar State Madarsa Education Board, Patna-
————————————————Respondents
———————————-
With
Civil Writ Jurisdiction Case No.13786 of 2011
Wasimuddin, the Secretary of Madarsatul Banat Tairul Uloom,
Harna Buzurg P.S. Rajaun, Distt.-Bhagalpur. S/O Raziuddin
R/O Vill. Harna, P.S. Rajan, Distt.-Bhagalpur———————-
———————————-Petitioner
Versus
1. The State Of Bihar Through The Principal Secretary, Human
Resources Development Department, Govt. of Bihar, Patna.
2. The Special Director, Secondary Education, Govt. of Bihar,
Patna.
3. The District Education Office, Bhagalpur.
4. The Bihar State Madarsa Education Board, Patna Through
It’S Secretary.
5. The Chairman, Bihar State Madarsa Education Board, Patna.-
———————————————Respondents
———————————-
With
Civil Writ Jurisdiction Case No.13792 of 2011
Md. Osaid, The Secretary Of Madarsa Islamie Saiful Banat
2
Ghorhatia, P.S. Lodipur, Distt.-Bhagalpur S/O Md. Jamaliddin
R/O Vill.-Chak Dariya, P.S. Lodipur, Distt. Bhagalpur———–
———————————-Petitioner
Versus
1. The State Of Bihar Through The Principal Secretary, Human
Resources Development Deptt., Govt. of Bihar, Patna.
2. The Special Director, Secondary Education, Govt. of Bihar,
Patna.
3. The District Education Officer, Bhagalpur.
4. The Bihar State Madarsa Education Board, Patna Through
It’S Secretary.
5. The Chairman, Bihar State Madarsa Education Board, Patna-
———————————-Respondents.
———————————-
With
Civil Writ Jurisdiction Case No.13879 of 2011
Md.Amir S/O Late Jalal R/O Vill.- Chak Dariya, P.S.- Lodipur,
Distt.- Bhagalpur The Secretary Of Madarsa Imdadia Banatul
Mualemeen Bhargaon Chakdariya, P.S.- Lodipur, Distt.-
Bhagalpur———————————Petitioner
Versus
1. The State Of Bihar through the Principal Secretary, Human
Resources Development Department, Bihar, Patna
2. The Special Director, Secondary, Education, Govt. O F
Bihar, Patna
3. The District Education Officer, Bhagalpur
4. The Bihar State Madarsa Education Board, Patna through Its
Secretary
5. The Chairman, Bihar State Madarsa Education Board, Patna-
——————————————Respondents
———————————-
With
Civil Writ Jurisdiction Case No.13945 of 2011
Meer Hashim S/O Late Meer Ahmad R/Ovill.-Kahalgaon, P.S.-
Kahalgaon, Distt.- Bhagalpur, The Secretary Of Madarsatul
Banat Mehsimunda, P.S.-Kahalgaon, Distt.-Bhagalpur————
—————————————————Petitioner
Versus
1. The State Of Bihar through the Principal Secretary Human
Resources Department, Govt. Of Bihar, Patna
2. The Special Director, Secondary Education, Govt. Of Bihar,
Patna
3. The District Education Officer, Bhagalpur
4. The Bihar State Madarsa Education Board, Patna Through
It’S Secretary
5. The Chairman, Bihar State Madarsa Education Board, Patna-
——————————————————–Respondents
———————————-
2 14.10.2011 Heard learned counsel for the petitioners, learned counsel
for Madarsa Board as also learned counsel for the State.
3
There is no material on record to show that petitioners
have made a demand on the authority for inclusion of their schools for
the benefit of being extended the financial aid in terms of the policy of
the State Government.
There is neither any demand nor any application in this
regard to the Madarsa Board for the so called relief. Mere contact the
authority on the issue may not be doing any good result.
Let the petitioners lodge their claim before Madarsa
Board first who shall be obliged to hear them and take an appropriate
decision on their claim within a reasonable time frame.
All the writ petitions stand disposed of with the above
liberty.
(Ajay Kumar Tripathi, J.)
RPS