High Court Patna High Court - Orders

Ranjana Kumari &Amp; Anr vs The State Of Bihar &Amp; Ors on 17 August, 2010

Patna High Court – Orders
Ranjana Kumari &Amp; Anr vs The State Of Bihar &Amp; Ors on 17 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No 1627 of 2010
                         RANJANA KUMARI & ANR
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

3 17.08.2010 Learned counsel for the State has brought to the notice of

this Court a decision of Division Bench of this Court in LPA No 387 of

2009 decided on 17.04.2009 wherein the same issue with regard to Baby

Teachers Training Certificate as granted by Gandhi Hindi Vidyapith,

Prayag, Uttar Pradesh was held to be not requisite for appointment. She

submits that on the same reasoning, the certificate of the petitioners in

relation to Gandhi Hindi Vidyapith, Allahabad cannot be considered.

Learned counsel for the petitioners seeks time to consider the same.

Learned counsel for the State further points out that the State has

circulated a list of institutions from whom the certificates would be

treated as valid. Let the same be brought on record.

Put up this case under the same heading on 23rd of August,

2010 alongwith CWJCs No 1091, 1096 and 1816 of 2010.

    M.E.H./                                                (Navaniti Prasad Singh)