Patna High Court – Orders
The Man.Comm.,Guru Govind Sing vs The State Of Bihar & Ors on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6164 of 2010
1. THE MANAGING COMMITTEE, GURU GOVIND SINGH GIRLS HIGH SCHOOL,
PATNA CITY THROUGH ITS SECRETARY SHRI TEJENDRA PAL SINGH"DHILLON"
2. SHRI TEJENDRA PAL SINGH " DHILLON" S/O LATE BAKSHI SINGH "DHILLON"
R/O KACHCHI GHAT , CHANDOSIA,PATNA CITY, P.S - CHOWK, DISTRICT -
PATNA.
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY, HUMAN RESOURCE
DEVELOPMENT DEPARTMENT, PATNA.
2. THE PRINCIPAL SECRETARY , HUMAN RESOURCE DEVELOPMENT DEPARTMENT,
PATNA.
3. THE SECRETARY, HUMAN RESOURCE DEVELOPMENT DEPARTMENT, PATNA.
4. THE DIRECTOR, SECONDARY EDUCATION, null HUMAN RESOURCES DEVELOPMENT
DEPARTMENT,GOVT. OF BIHAR, PATNA.
5. THE DEPUTY SECRETARY, SECONDARY EDUCATION, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT,GOVT. OF BIHAR, PATNA.
6. THE NATIONAL COUNCIL FOR TEACHER'S EDUCATION , THROUGH REGIONAL
DIRECTOR, BHUBANESHWAR, ORISSA.
7. THE REGIONAL DIRECTOR,NATIONAL COUNCIL FOR TEACHER EDUCATION
,BHUBANESHWAR, ORISSA.
-----------
5. 21.06.2011 Mr. Chakrapani, appearing for the petitioners prays for leave to
withdraw this application to enable him to challenge the validity of the
Bihar Non Government Secondary School (Takingover Management
and Control) Act, 1981, as amended in 2011 in so far as it affects
minority institutions.
The writ application is accordingly dismissed as withdrawn.
Snkumar/- (Navin Sinha,J.)