High Court Patna High Court - Orders

Ramchandra Prasad Yadav vs The State Of Bihar &Amp; Ors on 29 June, 2010

Patna High Court – Orders
Ramchandra Prasad Yadav vs The State Of Bihar &Amp; Ors on 29 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.607 of 2010
                     RAMCHANDRA PRASAD YADAV
                                Versus
                       THE STATE OF BIHAR & ORS
                               -----------

02/ 29.06.2010 Petitioner is the Secretary of Gayatri Sugiya

Balram Prathmik Sah Uccha Vidalaya Bishnpur, Nawada.

His grievance is that despite the direction of the High Court

in CWJC No. 6804 of 2009 and other writ applications the

Bihar Sanskrit Shiksha Board has not made any

recommendation till date for granting recognition to the

School, though the petitioner in pursuance of the

advertisement by the Board has filed its application on

14.9.2009 with all relevant documents relating to the status

of the School but no steps have been taken.

Counsels appearing for Bihar Sanskrit Shiksha

Board and the State are directed to seek instruction and file

counter affidavit, for which four weeks time is allowed.

Put up for admission after four weeks.

      DKS/                                      (Mridula Mishra, J.)