IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.148 of 2010
1. Sri Bijuli Prasad Singh,Sanskrit Prathmik-Sah-Madya
Vidyalaya Vill- Baradand P.S- Paru Distt- Muzaffarpur
Through The Secretary Chandra Mohan Prasad Singh S/O
Late Sitaram Singh R/O Vill &P.O- Saradaud, P.S Paru,
Distt- Muzaffarpur
2. Sri Sitaram Lakshmi Sanskrit Prathmkik-Sah-Madhya
Vidyalaya Jagdishpur Dharma P.S Paru Distt- Muzaffarpur
Through The Secretary Braj Mohan Prasa Singh S/O Late
Sitaram Prasad Singh, R/O Vill &P.O-Baradaud, P.S- Paru,
Distt- Muzaffarpur
Versus
1. The State Of Bihar
2. The Commissioner (Secondary) Human Resources, Govt.
Of Bihar, New Secretariat, Patna
3. The Director (Incharge Sanskrit), Secondary Education,
Bihar, New Secretariat, Patna
4. Kameshwar Singh Darbhanga Sanskrit University,
Darbhanga, Through Its Registrar
5. Bihar Sanskrit Siksha Board, Patna, Through Its
Secretary,
3/ 19/08/2011
Heard learned counsel for the petitioner and
learned counsel for the State.
The relief sought is for grant of recognition along
with financial aid to the petitioner school.
It is submitted on behalf of the petitioners that
they have in fact applied for recognition in accordance
with law on 30.9.2009 and in response to a general
paper publication dated 22.7.2011 have also submitted
the necessary affidavit on 28.7.2011.
Learned counsel for the Bihar Sanskrit Siksha
Board submits that if what the petitioners contend is
correct and they have applied in the manner prescribed
2
by law, the writ application may be disposed directing
the Board to take a final decision on the recognition. Let
the recognition issue be finally decided within a
maximum period of 6 months from the date of
receipt/presentation of a copy of this order.
If recognition is proposed to be denied, the
respondents are obliged to pass a reasoned and
speaking order so that if the petitioners are aggrieved
they may be able to ventilate their grievances
appropriately.
The writ application stands disposed.
KC ( Navin Sinha, J.)