High Court Patna High Court - Orders

Rameshwar Prasad vs State Of Bihar & Ors. on 22 June, 2011

Patna High Court – Orders
Rameshwar Prasad vs State Of Bihar & Ors. on 22 June, 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.
                                          With
                                 MJC No.905 of 2010
       THE MANAGING COMMITTEE OF PANDIT SHEO KUMAR SHASTRI & ANR.
                                         Versus
                               STATE OF BIHAR & ORS.
                                       -----------

08. 22.06.2011 Mr. Anjani Kumar Singh, Principal

Secretary, Human Resources Development Department

is present. He states that he has received the list of 300

schools which have been recommended by the Sanskrit

Siksha Board for grant in aid. Out of 300 schools only

43 schools are such which have been recommended

without any condition and only those 43 schools will be

approved for grant in aid. So far remaining 257 schools

are concerned; they shall not be approved for grant in

aid.

Let the Human Resources Department take

final decision in the matter as early as possible, in any
2

case within one month from today.

As requested by the Principal Secretary,

Human Resources Development Department, put up

after four weeks maintaining its position in the same

list. If final decision in the matter is taken by the

adjourned date, the Principal Secretary, Human

Resources Development Department need not appear.

( V.N. Sinha, J.)
Rajesh/