Patna High Court – Orders
Savitri Hira Sanskrit Primary vs The State Of Bihar & Ors on 18 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3878 of 2009
Uma Madhav Sanskrit Awasiya Pr
Versus
The State Of Bihar & Ors
with
CWJC No.4361 of 2009
Ranglal Sanskrit Parthmik Sah
Versus
The State Of Bihar & Ors
with
CWJC No.4392 of 2009
Shyam Lal Sanskrit Primary-Cum
Versus
The State Of Bihar & Ors
with
CWJC No.4451 of 2009
Ram Prasad Sah
Versus
The State Of Bihar & Ors
with
CWJC No.4574 of 2009
Sanskrit Primary-Cum-High Scho
Versus
The State Of Bihar & Ors
with
CWJC No.4645 of 2009
Ganesh Acharya
Versus
The State Of Bihar & Ors
with
CWJC No.4646 of 2009
Ram Chandra Yadav @ Ram Chandr
Versus
The State Of Bihar & Ors
with
CWJC No.4674 of 2009
Savitri Hira Sanskrit Primary
Versus
The State Of Bihar & Ors
with
CWJC No.4709 of 2009
Satya Narayan Sah Sanskrit Hig
Versus
The State Of Bihar & Ors
with
CWJC No.4836 of 2009
Shiv Narain Yadav
Versus
The State Of Bihar & Ors
with
CWJC No.5804 of 2009
Rajwati Mishrain Sanskrit Uchc
Versus
The State Of Bihar & Ors
with
CWJC No.6095 of 2009
Siya Kaushalaya Suresh Sanskri
Versus
The State Of Bihar & Ors
with
CWJC No.6108 of 2009
Nakchhedi Mandal Jagdish Prasa
Versus
The State Of Bihar & Ors
with
CWJC No.6113 of 2009
Sant Kabir Mahanth Basudeo San
Versus
The State Of Bihar & Ors
with
CWJC No.6131 of 2009
Sri Ram Baran Prathmik Sah Uch
Versus
The State Of Bihar & Ors
with
CWJC No.6445 of 2009
Adarsa Sanskrit Prathmik Sah U
Versus
The State Of Bihar & Ors
with
CWJC No.6473 of 2009
Shri Shanti Sharma Sanskrit Pr
Versus
The State Of Bihar & Ors
-----------
4. 18.07.2011 Learned Counsel for the parties jointly submitted that the issue
of recognition of the concerned institution including that of the
petitioners is pending consideration before this Court in MJC No. 205 of
2010 and analogous cases. They request that these writ applications
may be heard along with the same.
The Court concurs with them that to ensure uniformity in the
orders of this Court the present writ applications may be placed before
the same Bench after obtaining orders of Hon’ble the Chief Justice.
Snkumar/- (Navin Sinha,J.)