IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 2807 of 2010
THE MANAGING COMMITTEE, LAXMI NARAYAN SWARGIYA PANDIT RAJHANS
SANSKRIT PRATHMIK SAH UCHCHA VIDYALAYA @ VIDYA MANDIR & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
3 24.02.2011 As pursuant to notice issued by this Court to private
respondent No 7, he has appeared and filed an interlocutory application
bringing on record certain facts and praying for modification of the order
passed earlier on 12.04.2010 without hearing him, in my view, it is
appropriate that the matter be listed For Admission before appropriate
Bench which would consider the desirability of modifying the order in
question in view of the facts brought on record and/or finally dispose of
the matter as it may consider appropriate.
As respondent No 7 has, in his application, stated that the
last date for filing forms and fees of Madhyama Examination is 28th of
February, 2011 with late fine 03rd of March, 2011, the students will suffer
irreparable injury if they are not permitted to appear.
Without expressing any thing on merit and without
prejudice to any party, it is directed that the Sanskrit Shiksha Board may
accept the fees and forms, if otherwise they are in accordance with law, of
the students but while accepting the same and issuing admit cards, it
would inform the students that their results would be contingent upon the
result of this writ petition. This would also be conveyed by respondent
No 7 to the students who are submitting their fees and forms through him.
Let the matter be listed before appropriate Bench after
taking necessary permission from Hon’ble the Chief Justice and parties
2
would be at a liberty to move the Court concerned for early disposal of the
case.
M.E.H./ (Navaniti Prasad Singh)