IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 10619 of 2006
1 The Managing Committee, Gayatri Primary Teachers' Training College,
Abdulpur, Police Station - Rafiganj, District - Aurangabad through its President
Kanhaiya Mishra
2 Kanhaiya Mishra, son of Somdutt Mishra, the President of the Managing
Committee, Gayatri Primary Teachers' Training College, Abdulpur, at present
resident of Village - Deokali, Police Station - Guraru, District - Gaya
- Petitioners
Versus
1 The State of Bihar
2 The Secretary, Human Resources Development Department, New Secretariat,
Patna
3 The Director (Training and Research), Human Resources Development
Department, New Secretariat, Patna
4 The Bihar School Examination Board, Sinha Library Road, Patna - 17 through
its Secretary
5 The Secretary of the Bihar School Examination Board, Sinha Library Road,
Patna - 17 - Respondents
***
For the petitioner : Mr Bijoy Kr Pandey, Advocate
For the B S E B : Mr Sunil Kumar Mandal, Advocate
For the S t a t e : Mr Arjun Pd, AC to SC 15
***
3 02.12.2010 By this writ application, Gayatri Primary Teachers’ Training
College, Abdulpur, professing to be a Registered Society of Minorities,
wants a writ to be issued to the State Government granting recognition to
it. It appears the matter started in 1990 and appears to have virtually died
with a whimper in 1991. It is sought to be resurrected in the year, 2006.
The College proposes to start two years’ Diploma Course of teaching post
school education.
In my view, it is high time for the State to finalise the matter
one way or the other so that the petitioners know where petitioners stand.
If recognition has to be given, the State has to consider and to give the
2
recognition but if recognition cannot be given, the State must inform the
petitioners, the reasons thereof.
I, therefore, direct the petitioners to make a representation
before the Director, Training and Research, Department of Human
Resources Development, Bihar, Patna in the matter who would examine
the matter afresh in detail, and after conducting such enquiry and hearing
the petitioners, pass appropriate orders in accordance with law at the
earliest not later than six months from the date of production of a copy of
this order alongwith representation before the Director. The order would
have to be a speaking order duly communicated to the petitioners. The
Director shall be personally responsible for timely compliance of orders
of this Court.
The writ petition is, accordingly, disposed of.
M.E.H./ (Navaniti Prasad Singh)