IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1727 of 2009
Saraswati Bhawan Jai Kant Madh .
Versus
The State Of Bihar & Ors .
with
CWJC No.1921 of 2009
Shyama Bhawan Madhyamik Sanskr .
Versus
The State Of Bihar & Ors .
with
CWJC No.2198 of 2009
Saraswati Bhawan Sanskrit Madh .
Versus
The State Of Bihar & Ors .
with
CWJC No.2202 of 2009
Sanskrit Uchcha Vidyalaya,Madn .
Versus
The State Of Bihar & Ors .
with
CWJC No.2291 of 2009
Sarvodaya Darbari Sanskrit Pra .
Versus
The State Of Bihar & Ors .
-----------
22/ 19.07.2011 Learned counsel for the Bihar Sanskrit
Shiksha Board has filed an affidavit explaining
the position of the petitioners of the school as
with regard to the appearance of the regular
students in the examination conducted by the
Bihar Sanskrit Shiksha Board in the last five
years.
Mr. Durga Nand Jha, learned counsel
appearing in one of the cases would submit that
such information given by the learned counsel
for the Bihar Sanskrit Shiksha Board is partly
incomplete and partly incorrect. He seeks time
to file his reply by way of affidavit bringing
on record the evidence to show as with regard to
2
the regular students appearing in each of the
last five years in the board examination.
As prayed for, list all these cases
after 10 days i.e. on 01.08.2011 at the top of
the list at 2:15 pm by which time counsel for
the parties should complete their pleadings.
Ranjan (Mihir Kumar Jha, J)