IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1727 of 2009
SARASWATI BHAWAN JAI KANT MADHYAMIK SANSKRIT VIDYALAYA, CHIKNA
Versus
THE STATE OF BIHAR & ORS.
with
CWJC No.1921 of 2009
SHYAMA BHAWAN MADHYAMIK SANSKRIT VIDYALAYA, UCHHATI
Versus
THE STATE OF BIHAR & ORS.
with
CWJC No.2198 of 2009
SARASWATI BHAWAN SANSKRIT MADHYAMICK VIDYALAYA, SUGAUNA
Versus
THE STATE OF BIHAR & ORS.
with
CWJC No.2202 of 2009
SANSKRIT UCHCHA VIDYALAYA, MADNESHWARSTHAN
Versus
THE STATE OF BIHAR & ORS.
with
CWJC No.2291 of 2009
SARVODAYA DARBARI SANSKRIT PRATHMIK SAH UCHCHA VIDYALAYA, LAUFA
Versus
THE STATE OF BIHAR & ORS.
with
CWJC No.2697 of 2009
SANSKRIT UCHCH VIDYALAY, PARJUAR
Versus
THE STATE OF BIHAR & ORS.
with
CWJC No.13 of 2009
VINOD TARA SANSKRIT UCHCHA VIDAYALAYA, MANGRAUNI
Versus
THE STATE OF BIHAR & ORS.
-----------
13 01.10.2010 In compliance of the earlier order
of this Court, the Chairman of the Bihar
Sanskrit Education Board and Special
Director, Secondary Education have personally
appeared before this Court.
In the counter affidavit filed today
on behalf of the respondent nos. 4 & 5, the
2
respondents have classified 20 out of 86
schools into four categories. Let the
inspection reports of all these 20 schools be
placed on record of this case after serving
a copy thereof to the counsel for the
petitioners, by 7.10.2010.
As with regard to remaining six
schools of the twenty-six schools, the
petitioners before this Court, their
inspection must be completed by 7th of
October 2010 and their inspection report also
must be submitted before this Court on 11th
of October, 2010.
At the same time, as there is no
controversy with regard to three schools of
the twenty schools placed in Category-1, this
Court would direct the State Government to
release fund for payment of salary both
arrear and current as in respect of the
teaching and non-teaching employees of
aforementioned three schools.
The schools placed in Category-2 in
respect of whom it has been stated that their
recognition can be revived at present
conditionally, steps be taken for their
3
revival of recognition in accordance with
law.
On the next day, the respective
counsels for the petitioners concerning
Category-2 schools shall file their affidavit
as with regard to their reaction to the
conditions imposed by the State Government
for revival of their recognition.
No order is passed at present for
Category-3 and Category-4 schools till the
report in respect of them is brought on
record.
List all there cases again under the
same heading on 11.10.2010 at the top of list
when the officials who are present today,
shall again remain present.
Let a copy of this order be given to
Mr. S.P. Tripathi S.C.7 and Mr. Awadhesh
Prasad Sinha, Advocate appearing for the
Bihar Sanskrit Shiksha Board for its strict
compliance.
Rsh (Mihir Kumar Jha, J.)