IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.6408 of 2011
Md.Nasim Ahamad SON OF MD. NAZIR RESIDENT
OF MOHALLA THANA TOLA, WARD NO. 8,
DISTRICT SHEOHAR AND SECRETARY OF THE
MADARSA COMMITTEE OF MADARSA ISLAMIA
FALAHUL MUSLEMAN SHEOHAR MADARSA NO.
50.
Versus
The State Of Bihar & Ors
----------------------------------
2 03/08/2011 Annexure-12 is the communication made by the
Secretary of the Bihar State Madarsa Education Board to
the District Magistrate, Sheohar. This is dated 7.4.2009.
A request was made to conduct an enquiry on the
genuineness of the Managing Committee of the Madarsa
in question and report to the Board. The District
Magistrate never responded. If that be so, then the matter
cannot remain in abeyance indefinitely. If no report is
received from the District Magistrate, Sheohar in the next
six weeks by the Madarsa Education Board, the Madarsa
Education Board is directed to decide the status in the
matter within eight weeks from today.
This writ application is disposed of with the
direction aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)