High Court Patna High Court - Orders

Ramakant Tripathi vs State Of Bihar &Amp; Ors. on 23 March, 2011

Patna High Court – Orders
Ramakant Tripathi vs State Of Bihar &Amp; Ors. on 23 March, 2011
                       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.)