IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.205 of 2010
MRITUNJAY KUMAR PANDEY
Versus
STATE OF BIHAR & ORS.
with
MJC No.206 of 2010
RAMESHWAR PRASAD
Versus
STATE OF BIHAR & ORS.
with
MJC No.209 of 2010
RAMAKANT TRIPATHI
Versus
STATE OF BIHAR & ORS.
-----------
03. 23.03.2011 Counsel for the Bihar State Sanskrit Siksha Board states
that in compliance of the orders of this Court dated 7.7.2009 case of
the petitioner institution was considered for grant of approval and
recommendations have been made to the State Government, but till
date the competent authority of the State Government has not
considered the matter in the light of the provisions contained in
Bihar(Non-Gazetted) Sanskrit School (Condition of Recognition)
Rules, 1994 and the matter is kept pending at the level of the State
Government.
Let the Principal Secretary, Human Resources
Department, Government of Bihar inform this Court about the time
within which the State Government shall consider the matter in the
light of the orders of this Court dated 7.7.2009.
Matter is passed over for the day.
Rajesh/ ( V.N. Sinha, J.)