IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1039 of 2005
SANJAY GANDHI MILLAT COLLEGE, EKBAL ABBASI NAGAR,
DBAZIDPUR, POLICE STATION - KASHICHAK, DISTRICT -
NAWADAH THROUGH ITS SECRETARY AFTAB KARIM.
______ PETITIONER
Versus
1. STATE OF BIHAR THROUGH THE DIRECTOR, SECONDARY
EDUCATION, GOVERNMENT OF BIHAR, PATNA.
2. THE DIRECTOR, BIHAR INTERMEDIATE EDUCATION
COUNCIL, BUDDHA MARG, PATNA-1.
3. THE SECRETARY, BIHAR INTERMEDIATE EDUCATION
COUNCIL, BUDDHA MARG, PATNA-1.
4. THE INCHARGE EDUCATION OFFICER, BIHAR
INTERMEDIATE EDUCATION COUNCIL, BUDDHA MARGE,
PATNA.
5. THE SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
______ RESPONDENTS
-----------
04. 17.08.2010 Annexure-6 came to be passed in light of the background
that the provisional recognition given to the institute with certain terms
and conditions which never came to be fulfilled. Many a things are
alleged behind such a decision, which does not impress this Court in any
manner.
Keeping in mind the assertions made in the counter
affidavit and the material thereon, this Court is not inclined to interfere
with the order impugned. However, if the petitioner still feels that the
institute fulfils all the requirements even at this belated stage, then he
can approach the respondent authorities for a fresh recognition, who
shall test the application of the petitioner on the parameters laid down
for such recognition.
The writ application is disposed of with liberty as above
with a direction that the respondent authorities will respond to the
request of the petitioner within a reasonable time and take a decision
2
based on due inspection and declaration made by the petitioner in
support of such a demand.
The writ application stands disposed of with liberty as
above.
rkp ( Ajay Kumar Tripathi, J.)