IN THE HIGH COURT OF JHARKHAND AT RANCHI
Civil Review No.120 of 2010
Sanjeev Kumar Jha & Ors. ... ... ... Petitioners
Versus
State of Jharkhand & Ors. ... ... Respondents/Opp. Parties.
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioners : Mr. Sameer Saurabh, Advocate
For the State : Mr.
-----
04/21.02.2011
. In spite of the order dated 12.01.2011, no counter affidavit has been
filed on behalf of the University.
Learned counsel appearing for the petitioners submits that on the
statement made on behalf of the petitioners that Swami Ram Krishna
Paramhans Teacher’s Training (B.Ed) College, Karmatand, District Bokaro is
an affiliated college, an order was passed by this Court on 19.11.2010 in W.P.
(C) No.4967 of 2010 whereby the Vinoba Bhave University, Hazaribagh was
directed to allow the students of the said college to take Examination of B.Ed.
for the Sessions 2009-2010, but in fact the said college has never been
affiliated for the Sessions 2009-2010 and in that view of the matter, the
students of the said college, as per the decision of the Hon’ble Supreme Court
as rendered in the case of N.M. Nageshwaramma V State of Andhra
Pradesh and Another, reported in 1986 (Supp) Supreme Court Cases 166,
could not have been allowed to take the B.Ed examination for the Sessions
2009-2010 and, therefore, the order passed by this Court, is fit to be reviewed.
However, at the instance of the learned counsel for the
University, let this case be listed on 14.03.2011.
Until further order, the University will not declare the result of
B.Ed. Students (for the sessions 2009-2010) of Swami Ram Krishna
Paramhans Teacher’s Training (B.Ed) College, Karmatand, District Bokaro
(R.R. Prasad, J.)
Ravi/