Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 0]

Patna High Court

B. D. +2 Uchhatar Madhyamik Vidhyalaya vs The State Of Bihar & Ors on 24 August, 2017

Author: Chakradhari Sharan Singh

Bench: Chakradhari Sharan Singh

      IN THE HIGH COURT OF JUDICATURE AT PATNA

                 Civil Writ Jurisdiction Case No.1366 of 2017
===========================================================
1. Ucchatar Madhyamik School, (+2), Kabar, Anti Gaya through its Secretary
   Ramesh Kumar, S/o Ramchandra Yadav, R/o Anti, P.O.- Kabar, P.S.- Anti,
   Distt.- Gaya.

                                                             .... ....   Petitioner
                                     Versus
1. The State of Bihar, through the Principal Secretary, Education Department,
   Government of Bihar, Patna.
2. The Principal Secretary Education Department, Government of Bihar, Patna.
3. The District Magistrate, Gaya.
4. The Additional Collector, Gaya.
5. The District Education Officer, Gaya.
6. The Bihar School Examination Board, Patna through its Chairman, Patna.
7. The Chairman, Bihar School Examination Board, Patna.
8. The Secretary, Bihar School Examination Board, Patna.

                                                           .... .... Respondents
                                     with

===========================================================
                 Civil Writ Jurisdiction Case No. 1024 of 2017
===========================================================
1. S.M.P. Uchach Madhyamik School, Fatehpur, Gaya through its Secretary
   Rakesh Kumar, S/o Mahadeo Prasad, R/o vill. Khree, P.O. Jethion, P.S. Atari,
   District - Gaya

                                                             .... ....   Petitioner
                                     Versus
1. The State of Bihar, through the Principal Secretary, Education Department,
   Government of Bihar, Patna
2. The Principal Secretary, Education Department, Government of Bihar, Patna
3. The District Magistrate, Gaya
4. The Additional Collector, Gaya
5. The District Education Officer, Gaya
6. The Bihar School Examination Board, Patna through its Chairman, Patna
7. The Chairman, Bihar School Examination Board, Patna
8. The Secretary, Bihar School Examination Board, Patna

                                                           .... .... Respondents
                                     with

===========================================================
                Civil Writ Jurisdiction Case No. 1364 of 2017
===========================================================
1. Mahamaya Prajapati Gautami Mahila U. M. Vidyalaya, Bodh Gaya through its
   Principal cum Secretary, Dr. Markandey Pandey, S/o Late Ramchandra
   Pandey, R/O Moh Ambedkar Nagar, Behind Bhojpur Transformer Factory,
   Police Line Road P.O. & P.S.- Rampur, District- Gaya.
                                    2




                                                               .... .... Petitioner
                                       Versus
1.   The State of Bihar, through the Principal Secretary, Education Department,
     Government of Bihar, Patna.
2.   The Principal Secretary, Education Department, Government of Bihar, Patna.
3.   The District Magistrate, Gaya.
4.   The Additional Collector, Gaya.
5.   The District Education Officer, Gaya.
6.   The Bihar School Examination Board, Patna through its Chairman, Patna.
7.   The Chairman, Bihar School Examination Board, Patna.
8.   The Secretary, Bihar School Examination Board, Patna.

                                                              .... .... Respondents
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 1948 of 2017
===========================================================
1. Trimurti Inter College, Ismailpur, Nisarpura, Via - Punpun, Patna, through its
   Secretary Surendra Singh, son of Ram Sevak Singh, resident of F/139, P.C.
   Colony Kankarbag, P.S.- Kankarbag, District- Patna.
2. Surendra Singh, son of Ram Sevak Singh, resident of F/139, P.C. Colony
   Kankarbagh, P.S.- Kankarbag, District- Patna.

                                                            .... .... Petitioners
                                   Versus
1. The Bihar School Examination Board, Sinha Library Road, Patna through its
   Secretary.
2. The Chairman, Bihar School Examination Board, Sinha Library Road, Patna.
3. The Secretary, Bihar School Examination Board, Sinha Library Road, Patna.

                                                              .... .... Respondent/s
                                        with

===========================================================
               Civil Writ Jurisdiction Case No. 3270 of 2017
===========================================================
1. Nandlal Singh Uchhatar Madhyamik Vidhyalaya Shikraul Lakh, Dafa Dehri,
   Buxar through its President Dharmendra Kumar Singh, Son of Late Nandlal
   Singh, Resident of Village Dafa Dehri, P.O.- Shikraul, Lakh, District- Buxar
   (Bihar).

                                                              .... ....   Petitioner/s
                                       Versus
2. The State of Bihar.
3. The Principal Secretary, Education Department, Government of Bihar, Patna.
4. The Director, Secondary Education, Government of Bihar, Patna.
5. The District Education Officer, Buxar.
6. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary.
7. The Chairman, Bihar School Examination Board (Senior Secondary), Buddha
                                   3




   Marg, Patna.
8. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.

                                                              .... .... Respondent/s
                                       with

===========================================================
                Civil Writ Jurisdiction Case No. 2474 of 2017
===========================================================
1. B. D. +2 Uchhatar Madhyamik Vidhyalaya Kukudha Road, Bijhoura, Buxar
   through its Principal Devendra Kumar Singh, Son of Shri Harihar Singh,
   Resident of Village + P.O.- Pandetpatti, P.S.- Muffasil, District- Buxar (Bihar).

                                                               .... ....   Petitioner/s
                                      Versus
1. The State of Bihar.
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna.
4. The District Education Officer, Buxar.
5. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary.
6. The Chairman, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.
7. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.

                                                              .... .... Respondent/s
                                       with

===========================================================
                 Civil Writ Jurisdiction Case No. 3244 of 2017
===========================================================
1. Amarnath Mishra Uchhatar Madhamik Vidyalaya, Dayalpur, Dhansoi, Buxar
   through its Principal Seema Kumari @ Seema Devi Wife of Amarnath Mishra,
   Resident of Village- Dayalpur, P.O.- Gogaura, P.S.- Dhansoi, District- Buxar
   (Bihar).

                                                               .... ....   Petitioner/s
                                      Versus
1. The State of Bihar
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna.
4. The District Education Officer, Buxar.
5. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary.
6. The Chairman, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.
7. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.

                                                              .... .... Respondent/s
                                  4




                                      with

===========================================================
                 Civil Writ Jurisdiction Case No. 3195 of 2017
===========================================================
1. Sunil Singh Yadav Uchh Madhyamik Vidhyalaya, Indrhiyan, Sasaram, Rohtas
   through its Principal -Cum-Secretary,Sunil Kumar Singh Son of Bhaiya Ram
   Singh Resident of Village- Indrhiyan, P.O.- Karup, Indrhiyan,P.S. Sasaram
   Moffasil, District- Rohtas(Bihar).

                                                             .... ....   Petitioner/s
                                     Versus
1. The State of Bihar.
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna.
4. The District Education Officer, Rohtas.
5. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary.
6. The Chairman, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.
7. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.

                                                            .... .... Respondent/s
                                      with

===========================================================
                Civil Writ Jurisdiction Case No. 5043 of 2017
===========================================================
1. Harinandan Chandrabanshi Uchh Madhyamik Vidhyalaya, Bikramganj, Rohtas
   through its President Lakshman Prasad Son of Harinandan Chandrabanshi,
   Resident of Mohalla- Askamani Nagar, P.O.+ P.S.- Bikramganj, District-
   Rohtas (Bihar).

                                                             .... ....   Petitioner/s
                                     Versus
1. The State of Bihar
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna.
4. The District Education Officer, Rohtas.
5. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary.
6. The Chairman, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.
7. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.
                                                           .... .... Respondent/s
                                      with

===========================================================
             Civil Writ Jurisdiction Case No. 3977 of 2017
===========================================================
                                    5




1. B. N. Bhagat +2 Uchhatar Madhyamik Vidhyalaya, Itarhi, Buxar through its
   President Om Prakash Bhagat Son of Vishwanath Bhagat, Resident of Village-
   Sarasti, P.O.-Itarhi, District-Buxar (Bihar).

                                                              .... ....   Petitioner/s
                                     Versus
1. The State of Bihar
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna,
4. The District Education Officer, Buxar,
5. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary,
6. The Chairman, Bihar School Examination Board, (Senior Secondary), Buddha
   Marg, Patna
7. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.

                                                              .... .... Respondent/s
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 789 of 2017
===========================================================
1. Santosh Uchh Madhyamik ( +2) School, Guraru, District- Gaya through its
   Principal Santosh Kumar S/o Indradeo Yadav Village & P.O.-Digghi, P.S.-
   Konch, District-gaya

                                                             .... .... Petitioner/s
                                       Versus
1.   The State of Bihar, through the Principal Secretary, Education Department,
     Government of Bihar, Patna
2.   The Principal Secretary, Education Department, Government of Bihar, Patna
3.   The District Magistrate, Gaya
4.   The Additional Collector, Gaya
5.   The District Education Officer, Gaya
6.   The Bihar School Examination Board, Patna through its Chairman, Patna
7.   The Chairman, Bihar School Examination Board Patna
8.   The Secretary, Bihar School Examination Board, Patna

                                                              .... .... Respondent/s
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 4744 of 2017
===========================================================
1. Kanya Uchhatar Madhyamik Vidhyalaya, Naya Bazar, Buxar through its
   Principal Janardan Singh Son of Late Nanak Singh, Resident of Village- Thora,
   P.O.- Cental Jail Buxar, P.S.- Buxar Muffasil, District- Buxar (Bihar).

                                                              .... ....   Petitioner/s
                                       Versus
1. The State of Bihar
                                    6




2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna.
4. The District Education Officer, Buxar.
5. The Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
   through its Secretary.
6. The Chairman, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.
7. The Secretary, Bihar School Examination Board (Senior Secondary), Buddha
   Marg, Patna.

                                                              .... .... Respondent/s
                                        with

===========================================================
                Civil Writ Jurisdiction Case No. 16941 of 2016
===========================================================
1. Ram Nath Rear Trust, Lakhisarai, At- Lakhisarai, P.S.- Lakhisarai, District-
   Lakhisarai through its President Ram Balak Prasad Singh

                                                              .... .... Petitioner/s
                                        Versus
1.   The State of Bihar through Chief Secretary, Government of Bihar, Patna.
2.   The Principal Secretary, Education Department, Government of Bihar, Patna.
3.   The Bihar School Examination Board (Higher Secondary), Patna through its
     Chairman, Patna.
4.   The Chairman, Bihar School Examination Board, Patna.
5.   The Secretary, Bihar School Examination Board, Patna.
6.   The District Magistrate, Lakhisarai.
7.   The Superintendent of Police, Lakhisarai.

                                                              .... .... Respondent/s
                                        with

===========================================================
                Civil Writ Jurisdiction Case No. 17206 of 2016
===========================================================
1. Ram Nath Rear Trust, Lakhisarai, At- Lakhisarai, P.S.- Lakhisarai, District-
   Lakhisarai through its President Ram Balak Prasad Singh

                                                              .... .... Petitioner/s
                                        Versus
1.   The State of Bihar through Chief Secretary, Government of Bihar, Patna.
2.   The Principal Secretary, Education Department, Government of Bihar, Patna.
3.   The Bihar School Examination Board (Higher Secondary), Patna through its
     Chairman, Patna.
4.   The Chairman, Bihar School Examination Board, Patna.
5.   The Secretary, Bihar School Examination Board, Patna.
6.   The District Magistrate, Lakhisarai.
7.   The Superintendent of Police, Lakhisarai.
                                                             .... .... Respondent/s

                                        with
                                   7




===========================================================
               Civil Writ Jurisdiction Case No. 20312 of 2016
===========================================================
1. Subhash Senior Secondary School Moratalab, Sohsarai, Biharsharif, District -
   Nalanda through Suraj Bhatt, Principal-cum-Secretary.

                                                              .... ....   Petitioner/s
                                      Versus
1.   The State of Bihar.
2.   The Principal Secretary, Department of Education, Government of Bihar, Patna.
3.   Director, Secondary Education, Government of Bihar, Patna.
4.   District Education Officer, Nalanda.
5.   Bihar School Examination Board (Senior Secondary), Buddha Marg, Patna
     through its Secretary.

                                                             .... .... Respondent/s
                                       with

===========================================================
                 Civil Writ Jurisdiction Case No. 390 of 2017
===========================================================
1. Janardan Uchchtar Madhyamik (+2) Vidyalaya, Narkariyagan, District-West
   Champaran represented through its Secretary, Pramod Kumar Choubey, S/o-
   Late Janak Choubey, Resident of Village-Banu Chhapar, Deo Nagar, P.O. +
   P.S.-Bettiah, District-West Champaran, Permanent resident of Village-Sathi
   (Semari), P.O. + P.S.-Sathi, District-West Champaran

                                                              .... ....   Petitioner/s
                                     Versus
1. The State of Bihar through the Principal Secretary, Department, of Education,
   Govt. of Bihar, Patna
2. The Principal Secretary, Department of Education, Govt. of Bihar, Patna
3. The Director, Higher Secondary Education, Govt. of Bihar, Patna
4. The Bihar School Examination Board, Patna through its Secretary, the Bihar
   School Examination Board, Patna
5. The Secretary, the Bihar School Examination Board, Patna
6. The Chairman, Bihar School Examination Board, Patna.
7. The Affiliation Committee of Bihar School Examination Board, Patna,
   Constituted Under Rule 3 of the Bihar School Examination Board (Sr. Sec.)
   Affiliation Bylaws, 2013
8. The District Magistrate, West Champaran,
9. The District Education Officer, West Champaran, Bettiah

                                                             .... .... Respondent/s
                                       with

===========================================================
               Civil Writ Jurisdiction Case No. 127 of 2017
===========================================================
1. Makhdum Bakhash Memorial Uchchtar Madhyamik Vidyalaya, Uttarvahini,
   Chanpatiya, District - West Champaran represented through its Secretary,
                                     8




     Sheikh Najarul Haque, S/o Late Makhum Baksh, resident of village -
     Uttarvahini, P.O. Pokhariya Rai, P.S. Chanpatiya, District - West Champaran

                                                               .... .... Petitioner/s
                                       Versus
1.   The State of Bihar through the Principal Secretary, Department of Education,
     Govt. of Bihar, Patna
2.   The Principal Secretary, Department of Education, Govt. of Bihar, Patna
3.   The Director, Higher Secondary Education, Govt. of Bihar, Patna
4.   The Bihar School Examination Board, Patna through its Secretary, the Bihar
     School Examination Board, Patna
5.   The Secretary, the Bihar School Examination Board, Patna
6.   The Chairman, the Bihar School Examination Board, Patna
7.   The Affiliation Committee of Bihar School Examination Board, Patna,
     Constituted under Rule 3 of the Bihar School Examination Board ( Sr. Sec. )
     Affiliation Bylaws, 2013
8.   The District Magistrate, West Champaran
9.   The District Education Officer, West Champaran, Bettiah

                                                               .... .... Respondent/s
                                        with

===========================================================
                Civil Writ Jurisdiction Case No. 418 of 2017
===========================================================
1. Asha Sinha Memorial Uchcha Madhyamik Vidyalaya, Dariyapur Barua,
   Sonepur, District - Saran represented through its Principal, Manjay Lal, S/o
   Shri Lakshman Singh, resident of village - Kochas, P.O. + P.S. Kochas, District
   - Rohtas

                                                               .... .... Petitioner/s
                                        Versus
1.   The State of Bihar through the Principal Secretary, Department of Education,
     Govt. of Bihar, Patna
2.   The Principal Secretary, Department of Education, Govt. of Bihar, Patna
3.   The Director, Higher Secondary Education, Govt. of Bihar, Patna
4.   The Bihar School Examination Board, Patna through its Secretary, the Bihar
     School Examination Board, Patna
5.   The Secretary, the Bihar School Examination Board, Patna
6.   The Chairman, the Bihar School Examination Board, Patna
7.   The Affiliation Committee of Bihar School Examination Board, Patna,
     Constituted under Rule 3 of the Bihar School Examination Board ( Sr. Sec. )
     Affiliation Bylaws, 2013
8.   The District Magistrate, Saran at Chapra
9.   The District Education officer, Saran at Chapra

                                                               .... .... Respondent/s
                                        with

===========================================================
             Civil Writ Jurisdiction Case No. 166 of 2017
===========================================================
                                    9




1. Polhawan Singh Ramjyoti Devi Brijnandan Singh Sharda Devi Uchchtar
   Madhyamik Vidyalaya, Nayaka Barka Baiju Tola, Rivilganj, District- Saran at
   Chapra represented through its Principal, Santosh Kumar Singh, S/o Shri
   Brijnandan Singh, resident of Village- Godna More, Gautam Asthan, P.O. +
   P.S.- Rivilganj, District- Saran at Chapra.

                                                              .... ....   Petitioner/s
                                      Versus
1. The State of Bihar through the Principal Secretary, Department of Education,
   Govt. of Bihar, Patna.
2. The Principal Secretary, Department of Education, Govt. of Bihar, Patna.
3. The Director, Higher Secondary Education, Govt. of Bihar, Patna.
4. The Bihar School Examination Board, Patna through its Secretary, the Bihar
   School Examination Board, Patna.
5. The Secretary, the Bihar School Examination Board, Patna.
6. The Chairman, the Bihar School Examination Board, Patna.
7. The Affiliation Committee of Bihar School Examination Board, Patna,
   constituted under Rule 3 of the Bihar School Examination Board (Sr. Sec.)
   Affiliation Bylaws, 2010.
8. The District Magistrate, Saran at Chapra.
9. The District Education Officer, Saran at Chapra.

                                                              .... .... Respondent/s
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 399 of 2017
===========================================================
1. Mahendra Prasad Memorial U. M. V., Dariyapur, Cherki through its Secretary
   Jugal Kishor Son of Mahendra Prasad Resident of Dariyapur, Cherki, P.S.
   Sherghat, District- Gaya.

                                                             .... .... Petitioner/s
                                       Versus
1.   The State of Bihar, through the Principal Secretary Education Department,
     Government of Bihar, Patna.
2.   The Principal Secretary, Education Department, Government of Bihar, Patna.
3.   The District Magistrate, Gaya.
4.   The Additional Collectariate, Gaya.
5.   The District Education Officer, Gaya.
6.   The Bihar School Examination Board, Patna through its Chairman, Patna.
7.   The Chairman, Bihar School Examination Board, Patna.
8.   The Secretary, Bihar School Examination Board, Patna.

                                                              .... .... Respondent/s
                                        with

===========================================================
                Civil Writ Jurisdiction Case No. 594 of 2017
===========================================================
1. Sanjay Singh Yadav Uachh Mahavidhyalya ( +2 ) School ,Rafiganj,
   Aurangabad through its President Sanjay Singh Yadav S/o Shri Sheoratan Singh
                                 10




   P.S. Rafiganj, Aurangabad.

                                                          .... ....   Petitioner/s
                                     Versus
1. The State of Bihar, through the Principal Secretary, Education Department,
   Government of Bihar, Patna.
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The District Magistrate, Gaya.
4. The Additional Collector, Gaya.
5. The District Education Officer, Gaya.
6. The Bihar School Examination Board, Patna through its Chairman, Patna.
7. The Chairman, Bihar School Examination Board, Patna.
8. The Secretary, Bihar School Examination Board, Bihar, Patna.

                                                         .... .... Respondent/s
                                     with

===========================================================
                 Civil Writ Jurisdiction Case No. 5685 of 2017
===========================================================
1. Bindeshwar Prasad Memorial Senior Secondary School, Maranchi, Paraiyya,
   Gaya through its teacher Akash Dayal Son of Sunil Kumar, Village-Maranchi,
   P.s.-Paraiyya, District Gaya

                                                          .... ....   Petitioner/s
                                      Versus
1. The State of Bihar, through the Principal Secretary, Education Department,
   Government of Bihar, Patna.
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The District Magistrate, Gaya
4. The Additional Collector, Gaya
5. The District Education, Officer, Gaya
6. The Bihar School Examination Board, Patna through its Chairman. Patna.
7. The Chairman, Bihar School Examination Board, Patna.
8. The Secretary, Bihar School Examination Board, Patna

                                                         .... .... Respondent/s
                                     with

===========================================================
               Civil Writ Jurisdiction Case No. 5658 of 2017
===========================================================
1. Shri Ram Lakhan Singh Yadav Uchh Vidhyalaya, Nardiganj, Pandupa,
   Nardiganj (Nawada) through its Principal Ram Chandra Prasad, son of
   Mahaveer Mahto, Parma, P.S. Parman District- Nawada.

                                                          .... ....   Petitioner/s
                                     Versus
1. The State of Bihar through the Principal Secretary, Education Department,
   Government of Bihar, Patna.
2. The Principal Secretary, Education Department, Government of Bihar, Patna.
3. The District Magistrate, Nawada.
                                   11




4.   The Additional Collector, Nawada.
5.   The District Education Officer, Nawada.
6.   The Bihar School Examination Board, Patna through its Chairman, Patna.
7.   The Chairman, Bihar School Examination Board, Patna.
8.   The Secretary, Bihar School Examination Board, Patna.

                                                              .... .... Respondent/s
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 5072 of 2017
===========================================================
1. Mahatma Gandhi Inter Mahavidhyalaya, Jehanabad through its Principal Arbind
   Kumar Dwivedi, S/o Dinesh Chandra Dwivedi, R/o Village- Amair, P.S. Paras
   Bigha, District- Jehanabad.

                                                             .... .... Petitioner/s
                                       Versus
1.   The State of Bihar, through the Principal Secretary, Education Department,
     Government of Bihar, Patna.
2.   The Principal Secretary, Education Department, Government of Bihar, Patna.
3.   The District Magistrate, Gaya.
4.   The Additional Collector, Gaya.
5.   The District Education Officer, Gaya.
6.   The Bihar School Examination Board, Patna through its Chairman, Patna.
7.   The Chairman, Bihar School Examination Board, Patna.
8.   The Secretary, Bihar School Examination Board, Patna.

                                                              .... .... Respondent/s
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 467 of 2017
===========================================================
1. Ideal Public Senior Secondary School, Manpur, District - Gaya through its
   Secretary Ajay Kumar, Son of Mohan Prasad, Resident of Village Mastalipur,
   P.O. Bara Gandhar, P.S.- Muffasil, District- Gaya.

                                                             .... .... Petitioner/s
                                       Versus
1.   The State of Bihar, through the Principal Secretary, Education Department,
     Government of Bihar, Patna.
2.   The Principal Secretary, Education Department, Government of Bihar, Patna.
3.   The District Magistrate, Gaya.
4.   The Additional Collector, Gaya.
5.   The District Education Officer, Gaya.
6.   The Bihar School Examination Board, Patna through its Chairman, Patna.
7.   The Chairman, Bihar School Examination Board, Patna.
8.   The Secretary, Bihar School Examination Board, Patna.

                                                              .... .... Respondent/s
                                        with
                                    12




===========================================================
                  Civil Writ Jurisdiction Case No. 4 of 2017
===========================================================
1. Haroon Memorial Senior Secondary ( Uchchtar ) School, Sansaraiya, Nautan,
   District - West Champaran represented through its Secretary, Roohul Amin
   Khan S/o - Late Md. Haroon Khan resident of village + P.O. - Sansaraiya, P.S. -
   Muffasil Bettiah, District - West Champaran.

                                                               .... .... Petitioner/s
                                       Versus
1.   The State of Bihar through the Principal Secretary, Department of Education,
     Govt. of Bihar, Patna.
2.   The Principal Secretary, Department of Education, Govt. of Bihar, Patna.
3.   The Director, Higher Secondary Education, Govt. of Bihar, Patna.
4.   The Bihar School Examination Board, Patna through its Secretary, the Bihar
     School Examination Board, Patna.
5.   The Secretary, the Bihar School Examination Board, Patna.
6.   The Chairman, the Bihar School Examination Board, Patna.
7.   The Affiliation Committee of Bihar School Examination Board, Patna,
     constituted under Rule 3 of the Bihar School Examination Board (Sr. Sec.),
     Affiliation Bylaws, 2013.
8.   The District Magistrate, West Champaran.
9.   The District Education Officer, West Champaran, Bettiah.

                                                               .... .... Respondent/s
                                        with

===========================================================
                 Civil Writ Jurisdiction Case No. 104 of 2017
===========================================================
1. Indu Devi Memorial Senior Secondary School, Maldahiya, Narkatiyaganj,
   District - West Champaran represented through its Principal, Mritunjay Kumar
   S/o - Shri Arbind Kumar Verma resident of village - Maldahiya, P.O. -
   Narkatiyaganj, P.S. - Sikarpur, District - West Champaran, Secretary of Indu
   Dev Memorial Senior Secondary School, Maldahiya, Narkatiyaganj, District -
   West Champaran.

                                                               .... .... Petitioner/s
                                       Versus
1.   The State of Bihar through the Principal Secretary, Department of Education,
     Govt. of Bihar, Patna.
2.   The Principal Secretary, Department of Education, Govt. of Bihar, Patna.
3.   The Director, Higher Secondary Education, Govt. of Bihar, Patna.
4.   The Bihar School Examination Board, Patna through its Secretary, the Bihar
     School Examination Board, Patna.
5.   The Secretary, the Bihar School Examination Board, Patna.
6.   The Chairman, the Bihar School Examination Board, Patna.
7.   The Affiliation Committee of Bihar School Examination Board, Patna,
     constituted under Rule 3 of the Bihar School Examination Board (Sr. Sec.),
     Affiliation Bylaws, 2013.
8.   The District Magistrate, West Champaran.
                                  13




9. The District Education Officer, West Champaran, Bettiah.

                                             .... .... Respondent/s
===========================================================

       Appearance :
       (In CWJC No.1366 of 2017)
       For the Petitioner/s  : Ms. Shama Sinha
       For the Respondent/s  : Smt. Shilpa Singh- GA12
       (In CWJC No.1024 of 2017)
       For the Petitioner/s  : Ms. Shama Sinha
       For the Respondent/s  : Smt.Shilpa Singh-GA12
       (In CWJC No.1364 of 2017)
       For the Petitioner/s  : Ms. Shama Sinha
       For the Respondent/s  : Mr. Madhaw Pd. Yadav- GP23
       (In CWJC No.1948 of 2017)
       For the Petitioner/s  : Mr. Ajey Kumar
       For the Respondent/s  : Mr. Gyan Shankar
       (In CWJC No.3270 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Smt. Shilpa Singh-GA12
       (In CWJC No.2474 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Mr. Ashutosh Ranjan Pandey -AAG 15
       (In CWJC No.3244 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Smt. Binita Singh- SC28
       (In CWJC No.3195 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Mr. Madanjit Singh- GP20
       (In CWJC No.5043 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Mr. Ashutosh Ranjan Pandey-AAG15
       (In CWJC No.3977 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Mr. A.R. Pandey- AAG15
       (In CWJC No.789 of 2017)
       For the Petitioner/s  : Ms. Shama sinha
       For the Respondent/s  : Mr. Kameshwar Kumar- GP17
       (In CWJC No.4744 of 2017)
       For the Petitioner/s  : Mr. Sunil Kumar Singh
       For the Respondent/s  : Mr. Madanjeet Singh -GP20
       (In CWJC No.16941 of 2016)
       For the Petitioner/s  : Mr. Rajeev Kumar Singh
       For the Respondent/s  : Smt.Shilpa Singh-GA12
       (In CWJC No.17206 of 2016)
       For the Petitioner/s  : Mr. Rajeev Kumar Singh
       For the Respondent/s  : Mr. Ashutosh Ranjan Pandey- AAG15
       (In CWJC No.20312 of 2016)
       For the Petitioner/s  : Mr. Raj Kishor Prasad
       For the Respondent/s  : Mr. Jitendra Kumar Roy No. 1, SC13
       (In CWJC No.390 of 2017)
                            14




     For the Petitioner/s   : Mr. Shri Prakash Srivastava
     For the Respondent/s   : Mr. Madhaw Pd. Yadav- GP23
     (In CWJC No.127 of 2017)
     For the Petitioner/s   : Mr. Shri Prakash Srivastava
     For the Respondent/s   : Mr. Jitendra Kumar Roy No. 1 SC13
     (In CWJC No.418 of 2017)
     For the Petitioner/s   : Mr. Shri Prakash Srivastava
     For the Respondent/s   : Mr. Ashutosh Ranjan Pandey-AAG15
     (In CWJC No.166 of 2017)
     For the Petitioner/s   : Mr. Rajeev Ranjan
     For the Respondent/s   : Mr. Subhash Chandra Mishra- SC16
     (In CWJC No.399 of 2017)
     For the Petitioner/s   : Ms. Shama sinha
     For the Respondent/s   : Smt.Shilpa Singh-GA12
     (In CWJC No.594 of 2017)
     For the Petitioner/s   : Ms. Shama sinha
     For the Respondent/s   : Mr. Madhaw Prasad Yadav-GP23
     (In CWJC No.5685 of 2017)
     For the Petitioner/s   : Ms. Shama Sinha
     For the Respondent/s   : Mr. Madanjeet Singh- GP20
     (In CWJC No.5658 of 2017)
     For the Petitioner/s    : Ms. Shama Sinha
     For the Respondent/s    : Mr. Kameshwar Kumar -GP17
     (In CWJC No.5072 of 2017)
     For the Petitioner/s    : Ms. Shama Sinha
     For the Respondent/s    : Mr. Jitendra kr. Roy No. 1- SC13
     (In CWJC No.467 of 2017)
     For the Petitioner/s     : Ms. Shama Sinha
     For the Respondent/s    : Mr. Kameshwar Kumar-GP17
     (In CWJC No.4 of 2017)
     For the Petitioner/s    : Mr. Shri Prakash Srivastava
     For the Respondent/s    : Mr. Subhash Chandra Mishra- Sc16
     (In CWJC No.104 of 2017)
     For the Petitioner/s     : Mr. Shri Prakash Srivastava
     For the Respondent/s    : Mr. Kameshwar Kumar-GP17
     For the Board           :  Mr. Lalit Kishore, Senior Advocate
     (in all cases)             Mr. Satyabir Bharti
===========================================================

CORAM: HONOURABLE MR. JUSTICE CHAKRADHARI SHARAN
SINGH

JUDGMENT AND ORDER
      C.A.V.

Date:    24-08-2017


            Since this batch of writ applications, filed under
                           15




Article 226 of the Constitution of India, involve common legal

issues for judicial determination and grounds of attack against

the impugned action of the Bihar School Examination Board

(hereinafter referred to as the Board) are almost identical, the

matters have been heard together with the consent of the

parties and are being disposed of by present common

judgment and order.

        2. Certain Schools, privately managed, were granted

affiliation by the    Board for preparing the students for

Secondary (Class 10) and Senior Secondary Schools (Class

12) Certificate Examination of the Board. The Schools, which

impart education for preparing students up to Class 10, are

known as "Secondary Schools" and those imparting education

up to Class 12 are known as "Senior Secondary Schools",

within the meaning of Bihar School Examination Board (Senior

Secondary) Affiliations Regulations, 2013 (hereinafter referred

to as the Regulations).

        3. These applications have been filed either by such

Senior Secondary/Secondary Schools or the Trusts managing

the said Schools.    They are aggrieved by respective orders

passed by the Board in purported exercise of the power of

withdrawal   of   affiliation   under   Regulation   15   of   the

Regulations, whereby their affiliations have been withdrawn/

cancelled.
                           16




        4. Heard Mr. Abhay Kumar Singh, learned Senior

Counsel for the petitioners ably assisted by Mr. Shri Prakash

Srivastava. Ms. Shama Sinha has appeared in many of the

cases representing the petitioner and has advanced her

submissions. Learned Counsel for Petitioners, in other cases,

have   extended   their   valuable   assistance.   State   Counsel

representing the State of Bihar have also been heard. Mr. Lalit

Kishore, learned Senior Counsel, has appeared on behalf of

the Board assisted by Mr. Satyabir Bharti, Mr. Gyan Shankar

and Mrs Vinita Singh. I might have missed to mention the

names of other learned counsel who extended their valuable

assistance at the hearing; I acknowledge the quality of

assistance extended by all of them.

        5. A preliminary objection over maintainability of the

writ applications on the ground of availability of alternative

remedy of appeal before the State Government has been

taken on behalf of the Board with reference to sub-Section (4)

of Section 10B of the Bihar School Examination Board Act,

1952 (hereinafter referred to as the „Act‟), which in Court‟s

view is wholly misplaced and not at all tenable. Since, I will be

dealing with Sections 10B and 10C of the Act to address one of

the core issues involved in the present batch of cases, the said

provisions are being reproduced herein below:-

                               "10B.         Committee          of
                     Affiliation.-     (1)   A     Committee    of
    17




Affiliation shall be constituted by the
Board    for       granting        and      withdrawing
affiliation    of       Secondary           and        Senior
Secondary Schools established by non-
governmental organizations.
            (2) The Committee of Affiliation
shall consist of the following:
            (i) Chairman of the Board;
            (ii) A person to be nominated by
the Board.
            (3) The Chairman of the Board
shall function as the Chairman of the
Committee, and the Secretary of the
Board shall function as Secretary of the
Affiliation Committee.
            (4) Any person dissatisfied with
decision of the committee constituted
under Section 10B may prefer an appeal
within        30    (thirty)           days       of     the
communication of the decision before
Principal      Secretary,          Human        Resource
Development Department, Government of
Bihar,      who     shall         be     the    appellate
Authority and his decision shall be final.
                                       (Emphasis mine)
            10C.     Power             to   Grant        and
Withdraw Affiliation.- The Board shall
have     power      to    grant          and    withdraw
affiliation    of       Secondary           and        Senior
Secondary Schools established or to be
established        by    the       non-governmental
organizations           on         the         basis       of
recommendation               of        Committee           of
    18




Affiliation, constituted under Section 10B
above and it shall have power to make
regulations        in     this     regard        with       the
approval of the State Government:
             Provided       that    the         Institutions
imparting education of Intermediate (+2)
standard           deemed          to         have         been
recognized         under     Section          39      of    the
Institutions established and recognized or
granted       permission         for      establishment
under        Section        41      of          the        Bihar
Intermediate          Educational          Council          Act,
1992, shall be deemed to have been
affiliated     with       Board     for         the    senior
secondary examination:
             Provided further that all such
Institutions         of      Intermediate                  (+2)
Education shall reorganize and rename
themselves as senior secondary schools
with facilities and teachers for imparting
education at secondary stage and senior
secondary stage as prescribed by the
Regulations to be made by the Board in
this regard, and within the time-frame
indicated in it:
             Provided        also         that         before
withdrawing affiliation the Board shall
give to the school or the institutions
concerned a reasonable opportunity of
being heard, and the students admitted
into such schools or institutions shall be
allowed       to    complete            their      academic
sessions       and        appear         at      the       next
                           19




                     examination conducted by the Board."


         6. I have taken note of the fact that the words

"Principal   Secretary,        Human   Resource     Development

Department, Government of Bihar", in sub-section (4) of

Section 10B of the Act have been substituted by the words

"State   Government"      by Section 8    of the   Bihar   School

Examination Board (Amendment) Act, 2011 (Bihar Act 6,

2011).

         7. On bare reading of sub-Section (4) of Section 10B

of the Act, it is clear that the said appeal lies against decision

of the Committee of Affiliation, whereas in the present case,

action of the Board is being assailed on the grounds, inter alia,

that the matter was never placed before the statutory

Committee of Affiliation and, therefore, there is no decision of

the Committee, appealable under sub-Section (4) of Section

10B of the Act. There is no gainsaying that the matters

relating to cancellation/withdrawal of affiliation, which are

under challenge in the present batch of cases, were never

placed before the Committee of Affiliation, constituted under

Section 10B of the Act. The preliminary objection so taken,

thus, stands overruled.

         8. It appears that the action of the Board is aftermath

of detection merit scam in the State of Bihar. It is the stand of

the Board in the present proceedings that after the merit scam
                              20




surfaced, the Board received large number of complaints

against various institutions engaged in the business of

facilitating students to clear 10th/12th examinations though

illegitimate, backdoor method. In some of the cases the Board

received complaints that such Colleges/Schools did not exist

and they were found to be running on papers only. The Board

also received complaints that so many institutions were,

without   carrying     any    teaching    activity,   getting     students

admitted in their Schools and helping them smoothly pass the

examinations, with the use of unfair means and malpractices

so much so that they were passing with better division and

marks compared to well established schools and colleges,

where regular teaching was being imparted.

          9. From the reading of the counter affidavits filed on

behalf of the Board, it can be easily seen that the present

administration    of    the       Board   has   accused     its     earlier

dispensation which is said to have granted affiliations in favour

of 212 Schools/Colleges where there were absolutely no

infrastructure or other facilities nor sufficient number of

teachers. It is the further stand in the counter affidavits that

the present Chairman of the Board took the matter seriously

and under his guidance scrutiny started whereafter the Board

arrived at a conclusion that the then Chairman and the officials

of the Board had made compromises in the matter of grant of
                             21




affiliations. As a corrective measure, the Board decided to

enquire into the availability of infrastructure and other

teaching facilities in newly affiliated schools/colleges so that

proper decision in the matter could be taken. Accordingly, in

furtherance of the said decision, the Board prepared a district-

wise    list   of   newly   affiliated   colleges/schools     conducting

teaching up to Class 12 and requested the respective District

Magistrates of the District, vide letter No. 5684, dated 2nd July,

2016, to take steps for on the spot inspection and physical

verification of infrastructure and other facilities of such

colleges/schools by a Committee comprising:- (i) Officer not

below the rank of Additional District Magistrate nominated by

the    District     Magistrate.   (ii)   A   member    nominated       by

Superintendent of Police of the concerned District not below

the rank of Inspector of Police.(iii) District Education Officer of

the concerned District or his nominee. (iv)             One member

nominated by the Board and (v) An Officer as member

Secretary nominated by the District Magistrate.

           10. The Committee was asked to make on the spot

inspection     and     physical   verification   of   newly     affiliated

Colleges/Schools of the district concerned on the touchstone of

minimum requirement for grant of affiliations. There were 18

issues which were required to be looked into by the Inspecting

Team, which were directly connected with the infrastructural
                            22




facilities and essential conditions for grant of affiliations,

according to the Board. The Inspecting Team so constituted,

submitted    its   reports      with   respect   to   the   respective

schools/colleges recording shortcomings in the infrastructural

facilities, put in place by the respective institutions. The said

inspection reports of the Committee were made available to

the respective schools/colleges with show cause notices

directing them to submit their explanations within 15 days. It

is the plea of the Board, in the counter affidavits that the said

team was constituted by the Board.          It is also the case of the

Board that the show cause replies submitted in response to

show cause notice were considered by the Board objectively

and, thereafter, the Board passed final speaking orders,

cancelling the affiliation in courses of study, granted to the

respective institutions.

         11. In view of the specific stand taken on behalf of

the Board that the decision to constitute Inspecting Teams

was taken by the Board and; based on enquiry reports so

submitted and show cause replies so filed, decisions to cancel

the affiliations were taken by the Board, which was being

disputed on behalf of the petitioners, I had directed for

production of original records in relation to the cancellation of

affiliations of the respective schools/colleges of the petitioners,

which have been produced and have been perused by me.
                         23




        12.    In course of hearing of these cases, Mr. Lalit

Kishore, learned Senior Counsel, representing the Board, has

submitted that it is true that in some of the cases, the matter

was not placed before the Board, i.e., Chairman and other

Members of the Board, after receipt of the show cause replies

from the respective schools/colleges before cancellation of

such affiliations. It has, however, been submitted that at least

in 12 cases, the matter was placed before the Board in its

meeting held on 22.10.2016.

        13. I have perused some of the original records

produced by the Board to ascertain the correctness or

otherwise of the stand taken on behalf of the Board that the

matters were placed before the Board for consideration. In

particular, I have perused original files produced by the Board

pertaining to schools which are petitioners in CWJC No. 20312

of 2016 and CWJC No. 5072 of 2017. What has been

commonly found in original records of both these cases is that

based   on    enquiry   reports   of   five-member   Committee

constituted as aforesaid, the Vigilance Officer of the Board put

up the file before the Chief Vigilance Officer of the Board

proposing to seek show cause replies from the respective

schools/colleges. The files were, thereafter, placed before the

Chairman of the Board with the noting "Yatha Prastwait" (as

proposed).    The Chairman endorsed the view of the Chief
                             24




Vigilance Officer and accordingly show cause notices were

issued to the schools, seeking their explanations against the

proposal to cancel their affiliations of the courses.          The show

cause replies were received in the Board, which were, again,

dealt with by the Vigilance Officer.          He, in his noting, dated

15.10.2016, in CWJC No. 20312 of 2016 (Subhash Senior

Secondary School Moratalab), recommended for cancellation

of   affiliation.   The   Chief   Vigilance    Officer   approved        the

proposal, which finally came to be endorsed by the Chairman

of the Board.        The letters, cancelling the affiliations, were

issued, before the meeting of the Board is said to have been

held    to     consider   cancellation   of     affiliations   of    these

schools/colleges.

             14. It cannot be, thus, the plea of the Board that the

decisions to cancel affiliations of these schools/colleges were

taken by the Board since there is nothing on record to show

that before the decision was taken, the matter was placed

before the Board.

             15. Absence of any noting in the file that the matter

was subsequently placed before the Board casts a serious

doubt on the stand taken on behalf of the Board that these

matters were ever placed before the Board.

             16. I have discussed these facts in the very beginning

to   address      the   arguments   advanced       on    behalf     of   the
                             25




petitioners and the Board on the question of legality of the

action   in   issuance     of    the   impugned   letters,   cancelling

affiliations granted to the concerned schools/colleges.

         17. I have no hesitation in recording a definite finding

at this stage that even in respect of 12 cases as noted above,

the decision to cancel affiliations of the schools/colleges were

not taken by the Board. The action started at the behest of the

Chairman of the Board and ended with his decision to cancel

affiliations. There is no dispute about rest of the schools/

colleges affiliations of which have been cancelled by different

orders and are there before this Court in the present batch of

cases, that the decisions to cancel the affiliations have been

taken by the Chairman and not by the Board. Regulation 15

of the Regulations confers upon the Board, power and

jurisdiction to withdraw affiliations of the schools/colleges or

disaffiliate it in certain circumstances as enumerated in the

said Regulations. The Board in the said Regulations has been

defined as Bihar School Examination Board. The constitution of

„Bihar School Examination Board‟ is under Section 4 of the Act,

which reads thus:-

                                   "4. Constitution of the Board-(1)
                         The Board shall consist of-
                                   (a) the Chairman;
                                   (b)   the   Director      of   Public
                         Instruction, Bihar Ex-officio;
                                   (c) one representative from each
                             26




                       of the Universities in Bihar established by
                       law,      to    be   nominated        by   the   State
                       Government;
                                      (d) one Principal of a Training
                       college to be nominated by the State
                       Government."


           18. It is evident, thus, that the statutory power of

cancellation of affiliation can be exercised by the Board

constituted under Section 4(a) of the Act only. The Chairman

is part of the Board and he could not have individually

exercised the power vested in the Board.

           19. There is another ground which has been taken on

behalf of all the petitioners, while assailing the impugned

decisions of cancellation of affiliation. It is the plea on behalf

of the petitioners that, at no point of time, the matters in

relation   to   cancellation     of     affiliation   of    the   concerned

schools/colleges,    were      placed       before    the    Committee     of

Affiliation (hereinafter referred to as the „Committee‟), which,

according to the petitioners, is mandatory. The purpose of the

Committee, as has been prescribed under Regulation 14 (5) of

the Regulations, is „for granting and withdrawing affiliation of

Secondary and Senior Secondary School‟.                    Regulation 14 of

the Regulations lays down the procedure for submission of

applications for affiliation and follow-up action. On close

reading of Regulation 14 of the Regulations, it can be easily
                            27




noticed that on receipt of the applications, the Board is

required to examine the documents on various conditions of

requirements and in case the Board observes that the school

fulfills the essential conditions, the Board is supposed to

appoint an Inspection Committee for assessing the suitability

of the school, for affiliation of the school with the Board for

courses applied for.

         20.     The   sub-Regulation    (4)    of   Regulation      (14)

contemplates      a    situation,   where,     on    scrutiny   of    the

applications, it is found that the school does not fulfill the

minimum conditions and lays down that in such circumstance,

before appointment of an Enquiry Committee, it shall be

placed before the Committee for appropriate decision. Sub-

Regulation (4) of Regulation 14 of the Regulations, thus,

requires that even if, on scrutiny of applications, it is found

that the school does not fulfill the minimum conditions, the

applications cannot be rejected at once; rather, it has to be

placed before the Committee „for appropriate decision‟. Sub-

Regulation (5) of Regulation 14 of the Regulations specifically

provides that a Committee shall be constituted by the Board

for „granting and withdrawing‟ affiliation of Secondary and

Senior Secondary School, established by non-government

organizations.

         21. Referring to the language used in sub-Regulation
                        28




(5) of Regulation 14 of the Regulations, a plea has been taken

on behalf of the petitioners that since constitution of the

Committee is also for withdrawal of affiliation, any move to

cancel affiliation ought to have been essentially placed before

the Committee.

        22. In response to this argument made on behalf of

the petitioners, Mr. Lalit Kishore, learned Senior Counsel,

appearing on behalf of the Board, has submitted that the

words „and withdrawing‟, occurring in sub-Regulation (5) of

Regulation 14 of the Regulations, are superfluous and no

importance should be attached to these words in the light of

Regulation 15 of the Regulations, which deals with and lays

down procedure for withdrawal of affiliation, having no

requirement, that matter of withdrawal of affiliation should be

placed before the Committee. According to him, only for the

purpose of grant of affiliation, under Regulation 14 of the

Regulations, the matter is required to be placed before the

Committee. He has, accordingly, submitted that the impugned

action cannot be questioned on the ground that the matter

was not placed before the Committee. In support of his plea,

he has relied on Supreme Court‟s decision, in case of Union of

India and Another v. Hansoli Devi and Other., reported in

(2002) 7 SCC 273 (para-9). He has argued that presence

of the said two words, viz. „and withdrawing‟, is a result of
                        29




„slip‟ by the draftsman, which is inconsequential.    He has

referred to the decisions of House of Lords, in the cases of

Inland Revenue Commissioners v. Dowdell O'Mahoney &

Co., Ltd., reported in 1952 (1) All ER 531, and Inco

Europe Ltd. & Ors. v. First Choice Distribution (a firm) &

Ors., reported in (2000) 2 All ER 109 to buttress his

contention.

        23. Mr. Abhay Kumar Singh, learned Senior Counsel,

appearing on behalf of the petitioners, in some of the cases,

has urged that it is not a sound principle of construction to

brush aside the words in a Statute as being inapposite

surplusages, if they can have appropriate application in

circumstances conceivably within the contemplation of the

Statute. He has contended that a statutory provision, be it an

act of Legislature or delegated Legislation, the competent

authority is deemed not to waste its words or to say anything

in vain. Emphasizing on the principle of purposive rule of

interpretation, approved and adopted by the Supreme Court,

in the case of Tirath Singh v. Bachittar Singh and Others

(AIR 1955 SC 830), he has submitted that sub-Regulation

(5) of Regulation 14, read with Regulation 15 of the

Regulations, leads to a plausible, logical and reasonable

interpretation that all matters, relating to withdrawal of

affiliation, must be placed before the Committee, more
                         30




particularly when, the affiliation is granted only after the

matter is placed before the Committee to decide whether the

school is to be granted affiliation.    He has argued that since

the decision to affiliate or not vests in the Committee, decision

to cancel or withdraw affiliation cannot be taken without the

Committee.

         24. In order to appreciate the rival submissions made

on behalf of the parties in this regard, it would be apposite to

reproduce Regulations 14 and 15 of the Regulations, which

read as follows:-

                             "14. Submission of Applications
                     for Affiliation and Follow-up Action.-
                     (1) The school fulfilling the norms of
                     Affiliation given in Chapter-II may apply
                     to the Board for approval of Affiliation/Up-
                     gradation and Composite Affiliation of
                     Senior        Secondary   Classes     on     the
                     prescribed form along with prescribed fee
                     given in Appendix II before 30 June of the
                     year, preceding the year in which Class
                     IX/XI as the case may be in proposed to
                     be started.
                             (2)   Before   applying,    the    school
                     should ensure that it fulfils the essential
                     requirements will be considered in case
                     the essential requirements of affiliation as
                     given in clause 3 of Chapter II. No
                     application will be considered in case the
                     essential requirements are not fulfilled by
    31




the School.
        (3) On receipt of applications, the
Board will examine the documents on
various conditions and in case it observes
that     the      school           fulfils    the     essential
conditions an inspection committee will be
appointed             in     order       to     assess      the
suitability of the school for affiliation of
the school with Board for classes applied
for.
        [(4) After scrutiny of the application,
it is found that the school does not fulfill
the minimum conditions. Then before
appointment of Enquiry Committee, it
shall    be      place        before          the    Affiliation
Committee for appropriate decision.]
        (5) Committee of Affiliation.-A
committee              of         affiliation       shall    be
constituted by the Board for granting and
withdrawing affiliation of Secondary and
Senior Secondary School established by
Non-government                     Organizations.           The
committee of affiliation shall consist of
following :
               (i) Chairman of the Board.
               (ii)        Secretary,         Bihar     School
Examination Board or his nominee.
               (iii) A person to be nominated
by Board.
        The Chairman of the Board shall
function        as          the      Chairman         of    the
committee and the Secretary of the Board
shall    function            as      Secretary         of   the
    32




Affiliation Committee. When the Board is
superseded under section 10 A of the
Bihar    School      Examination       Board    Act,
1952; the Administrator appointed by
notification for carrying out the functions
of the board shall function as Chairman of
the Committee.
        (6) If any dispute arises out of the
functioning     of    the   committee     or    any
person dissatisfied with the decision of
the board may within 30 days of the
communication of such decision prefer
appeal before the authority as mentioned
in sub section (4) of section-10 (b) of
Bihar    School      Examination       Board    Act-
1952 as amended from time to time and
its decision shall be final and binding
upon the parties.
        [(7) The newly affiliated institution
by the Board neither may claim any grant
from the government nor claim for take
over by the Government.]
        (8) The inspection report along with
observations of the office will be placed
before The Affiliation Committee of the
Board at its next meeting to decide
whether the school be granted affiliation,
as the case may be. The decision about
grant     of    affiliation     etc.     will    be
communicated to the school immediately
after     the        approval    of      Affiliation
Committee.
        Provided that in appropriate cases
    33




the said conditions can be relaxed by the
Chairman of the Board. Subject to the
conditions that the school will make fresh
applications    for    affiliation   for    the
Secondary classes or Senior Secondary
Classes    on   the    prescribed    form    in
accordance with the [Regulation, 2011]
and conditions for Affiliation/Up-gradation
even when session has been started.
        (9) The school should not start
classes of IX/XI without written approval
of the Board. The Board shall not be
responsible for any consequence in case
class IX/XI is started without written
approval of the Board.
        (10) Those schools which satisfy all
the     conditions     of    the     affiliation
[Regulation, 2011] including that of the
land will be given affiliation for a period of
three years and renewable thereafter
subject to compliance of the conditions of
such affiliations and provisions of the Act
and [Regulation, 2011].
        (11) Not with standing anything
contained hereinabove, any Branch(es) or
Units(s) of a School/ Group of School(s)
affiliated/ seeking affiliation to the Board
shall not be deemed to be affiliated to the
Board even if such main school seeking
Affiliation stands affiliated to the Board
unless such Branches/ Units apply afresh
and are granted affiliation by the Board as
provided heretofore.
      34




          (12)     Request           for    extension       of
Affiliation             for           Secondary/Senior
Secondary classes shall be made by the
School Authority               by 30        June      of the
preceding year in which the affiliation
expires.
          [(13) On any               dispute       regarding
recognition         to        society/trust         of     any
institution,        the       decision        passed       by
competent           Court/Authority                shall    be
valid.]"


          "15. Withdrawal of Affiliation
Affiliated School.-(1) Affiliation may be
withdrawn by the Board either in a
particular       subject        or     in    all    subjects.
Institution imparting secondary education
may       be     disaffiliated        if    the    Board    is
satisfied that such institutions are not fit
to   enjoy       continuing          affiliation      to   the
Board.
          (2)     (i)     The        non      Government
recognized secondary schools were taken
over on 2nd October 1980 vide Bihar non
Government Secondary School (taking
over of management and control) Act
1981. Such schools shall be deemed to
have seen affiliated to the Board for the
purposes of secondary examination
          (ii) The proposed secondary schools
which were recognized and taken over
after 2nd October 1980 shall be deemed to
have been affiliated to the Board for the
      35




purposes of secondary examinations.
          (iii) The proposed schools which
were recognized under section 18 and 19
of   Bihar       non   Government         Secondary
School (taking over of management and
control) Act, 1981 as proprietary schools
shall also       be    deemed to          have   been
affiliated to the Board for the purposes of
secondary examinations.
          (iv)     The       non      Government
recognized secondary schools which were
recognized prior to 2nd October 1980 or
after 2nd October 1980 and later on
declared minority aided secondary school,
shall be deemed to have been affiliated to
the Board for the purposes of secondary
examinations.
          (v)    All   the    Boys        and    Girls
Government Secondary Schools shall be
deemed to have been affiliated to the
Board for the purposes of secondary
examinations.
          (3) Proceedings for withdrawal of
affiliation may be initiated by the Board
after reasonable notice to the school
Management             Committee           of    non
observance of the following conditions by
the schools:-
          (i) Financial irregularities including
diverting of funds for purpose other than
those provided for in these [Regulation,
2011].
          (ii)   Engagement          in     activities
    36




prejudicial to the interest of the State,
inculcating       or     promoting            feelings    of
disloyalty       or    dis-affection          against    the
Government established by law.
        (iii)     Encouraging            or     tolerating
disharmony/hatred              between              different
sections of the Society.
        (iv)     Non-fulfillment         of     conditions
laid down regarding deficiencies to be
removed even after due notice.
        (v)       Disregard        of         rules      and
conditions        of     affiliation          even      after
receiving warning letters.
        (vi)      Hindrance        in     the        smooth
functioning of the school on account of
dispute         between      rivalries        within     the
school management.
        (vii) Poor academic performance of
the school for three consecutive years in
not being able to kept at least 50 percent
of passes of the general pass percentage.
        (viii)    Non-availability             of     proper
equipment/space/staff              for        teaching     a
particular subject.
        (ix)      Any      other        misconduct         in
connection            with      the           admissions/
examinations/any other area which in the
opinion of the Board warrants immediate
disaffiliation of the school.
        (x) In case of transfer of property/
sale     of       school      by        one         Society/
Management/Trust to another Society/
Management/Trust             through agreement/
    37




Sale deed.
        (xi) Any violation of the norms that
have been prescribed by the Hon'ble
Supreme       Court   of   India    in    the     writ
petition (Criminal) nos. 666-70 of 1992
Vishaka and others V/s State of Rajasthan
and others delivered on 13-08-1997 for
protection      of    women        from     sexual
harassment       at   the       work      place     if
established would attract strict action
against the institution which may even
lead to disaffiliation.
        (xii) Violation of the provisions of
sub-clause 3 of chapter II.
        (4)   The     Board       shall     provide
adequate time and opportunity to the
Management of the school served with a
"Show Cause Notice" up to a maximum of
one           year          for           adequate
compliance/removal         of     defects    failing
which     the    Board     may      declare       the
institution disaffiliated. Such decision by
the Board shall be final and binding. The
maximum period of reply to "Show Cause
Notice" may not exceed one month.
        (5) Mere submission of application
form for affiliation or its pendency with
the Board shall not entitle any school a
right "to be affiliated to the Board" nor
will it resort to do anything in any manner
which may create any wrong impression
in the public mind to this effect.
        (6) Within the general framework of
    38




Clause    15   of    Chapter-IV,    the   Board
reserves the right to withdraw affiliation
in the event of a school failing to observe
affiliation norms and rules and/or the
pass percentage in most of the subjects
goes lower than the pass percentage of
each subject at the examinations of the
Board, continuously for three years. The
Board will ask such a school to rectify the
deficiencies in the given adequate time (6
months to one year). If the school fails to
show improvement, it will lose the status
of an affiliation school and will revert to a
disaffiliated school status.
        (7) In the event of a school failing
to maintain the prescribed norms for
affiliated schools     and/or rules of the
Board and/or the school deteriorates in
standards of performance, the Board will
ask     such   a     school   to   rectify   the
deficiencies   and     come    upto   standard
prescribed     for    maintaining     affiliation
within a period not exceeding one year. If
the school fails to meet the requirement it
may lose the status of an affiliated school
and may be dis-affiliated, if considered
necessary by the Board.
        (8) In case a school is subjected to
disaffiliation and if files application for
revival of the affiliation within five years
of such disaffiliation, its case shall be
considered on merits by the Affiliation
Committee without charging fresh fee for
                         39




                    affiliation. However, repeated violation of
                    the      [Regulation,    2011]   will   lead   to
                    permanent disaffiliation of the school."


        25. I need to revert back, now, to Sections 10B and

10C of the Act, which have been quoted in paragraph 5 of this

judgment, where lies the direct answer to the submissions

advanced on this point, on behalf of learned Counsel for the

parties. Sub-Section (1) of Section 10B of the Act mandates

constitution of „Committee of Affiliation‟ by the Board for

"granting and withdrawing" affiliation to Secondary and Senior

Secondary    Schools,     established       by   non-governmental

organizations. Section 10C of the Act, without any ambiguity

in the language, states that the Board shall have power to

grant and withdraw affiliation of Secondary and Senior

Secondary Schools, on the basis of „recommendation of the

Committee of Affiliation‟. The Board, as is evident from the

language of Section 10C of the Act can grant or withdraw the

affiliation on the basis of recommendation of the Committee of

Affiliation only and not otherwise. Regulation 14 (5) of the

Regulations is ostensibly in accordance with and in compliance

of Sections 10B and 10C of the Act. Submission made by Mr.

Lalit Kishore, learned Senior Counsel, that the words "and

withdrawing", occurring in sub-Regulation (5) of Regulation 14

of the Regulation are superfluous and result of „slip‟ by
                               40




draftsman is not at all tenable. Regulation 15 of the

Regulations will have to be read with Section 10C of the Act

which is the parent Act which mandatorily prescribes that the

decision of the Board to grant of withdraw affiliation shall be

„on the basis of recommendation made by the Committee of

Affiliation‟. Submissions advanced by Mr. Lalit Kishore, as

noticed above, on this point being contrary to the provisions of

main Act, deserve to be rejected and are hereby rejected.

          26. For the same reason, the principles enunciated,

in case of Dowdell O'Mahoney & Co., Ltd. (supra), can have

no application in the facts of the present case.

          27. I, accordingly, hold that the matters, relating to

withdrawal of affiliations, are to be mandatorily placed before

the Committee, constituted under Section 10B of the Act, read

with sub-Regulation (5) of Regulation 14 of the Regulations,

for „granting and withdrawing affiliations‟ of Secondary and

Senior Secondary Schools, established by non-governmental

organizations.

          28. There being no dispute that the matter was not

placed before the Committee, the impugned decisions of the

Board     of    withdrawing/cancelling      the   affiliations   of   the

schools/colleges, which have approached this Court in the

present        proceedings,        are,   accordingly,    illegal     and

unsustainable and deserve to be set aside.
                            41




         29. I, now, intend to address another ground of

challenge to the impugned action taken by the petitioners in

the present proceedings. To address the said challenge and

the questions of law raised in this regard, I need to take note

of certain basic facts as pleaded on behalf of the petitioners

and the contesting Board. With some variance of minor

nature, broadly speaking, the affiliations have been withdrawn

on the ground of insufficient infrastructure, having been

maintained    by   these        schools   and   furnishing   incorrect

information to the Board at the time of seeking affiliation.

Since CWJC No. 1366 of 2017 (Ucchatar Madhyamik School

v. The State of Bihar & Ors.) has been argued as the lead

case in the present batch of cases and learned Counsel,

appearing in other cases, have advanced their submissions on

legal issues, with reference to the facts involved in their cases,

I am taking the facts pleaded in CWJC No. 1366 of 2017, for

the purpose of present, judgment.

         30. It is the case of the petitioner that Ucchatar

Madhyamik School (+2), Gaya, was established by Trimurti

Educational Trust, Gaya, for imparting education to the

students up to Intermediate level in an area, which is affected

by the naxallite extremism. The school had applied for grant

of affiliation. An Inspection Committee was constituted, which

had conducted on the spot inspection and physical verification
                         42




of the school.   On the basis of the Inspection Report, the

Committee of the Board, while considering the matter of

affiliation, granted composite affiliation for +2 level study in

Arts, Science and Commerce streams, comprising of 3

Sections of 40 students each, for Academic Session 2015-17,

subject to fulfillment of certain conditions. The decision of the

Committee was informed to the school by the Secretary of the

Board and after fulfillment of all the requisite conditions

imposed upon the school; Code No. 21188 was allotted to the

school.

          31. On 02.07.2016, the Secretary of the Board asked

the District Magistrates of all the districts, in the State of

Bihar, to make on the spot inspection and physical verification

of certain schools including the school of the petitioner. A re-

inspection of petitioner‟s school was carried out by the

Inspection Team, headed by the Additional Collector, Gaya,

and a report, dated 26.08.2016, was submitted. On the basis

of findings in the said report, affiliation of the school was

suspended and a show cause notice was issued to the

petitioner school, under Clause 15 of the Regulations, calling

upon the school to explain as to why the affiliation granted to

it be not withdrawn. A copy of the said re-inspection report

was made available to the petitioner school. The school

submitted its reply to the said show cause notice, stating that
                               43




the school was located in extremely backward area and it gave

an undertaking to the Board that it would fulfill the conditions,

laid down in the Regulations, within the time frame, as

provided in the Regulations.             It is the case of the petitioner

that though respondent No. 8 received the show cause reply,

submitted on behalf of the school, the Board cancelled the

affiliation   of    the    school    by     impugned       decision,      dated

22.11.2016, without considering the same.

          32.      On     perusal   of    the    impugned        order,   dated

22.11.2016, it appears that the cancellation is mainly on the

ground that the school did not have infrastructure as per the

condition of requirements of affiliation laid down in the

Regulations.

          33. One I. A. No. 1592 of 2017 has been filed on

behalf   of   the       petitioner-school       for   deleting     some    part

mentioned in paragraph 31 of the writ application, i.e., "and

on the basis of the wrong statement that it has not received

the reply to show cause" and to read paragraph 31 of the writ

application thus:-

                                     "31. That the respondent no. 8
                           received the reply to show cause but
                           without considering the reply to the show
                           cause, Respondent no. 8 has terminated
                           the affiliation of the petitioner-school vide
                           letter   no.      Stha.      3648/2016         dated
                           22.11.2016

".

44

34. For the reasons mentioned in the interlocutory application, I. A. No. 1592 of 2017 is, hereby, allowed. Let, what has been quoted above be treated to have been substituted in place of statement made in paragraph 31 of the writ application.

35. The facts, which have been averred in the writ application, have not been disputed in the counter affidavit filed on behalf of the Board.

36. It has broadly been argued on behalf of the petitioner that Regulation 3 (3) of the Regulations lays down the minimum essential conditions for affiliation in terms of infrastructure (building, furniture etc.). Proviso to sub- Regulation (3) of Regulation 3 of the Regulations empowers the Board to relax the aforesaid conditions in case of non- availability of schools in particular area or place. The Committee has the powers to relax the said condition of affiliation in case of women‟s institutions also. Further, proviso to sub-Regulation (4) of Regulation 3 of the Regulations states that those Secondary/Higher Secondary (+2 College) affiliated with the Board in case of not fulfilling the standards, specified in Regulation 3 of these Regulations, shall have to fulfill the specified standards within 3 years, essentially. It is also the case of the petitioner that the Board, while granting affiliation to the school had relaxed conditions because of non- 45 availability of school in the area. It has further been argued that, as per Clause (a) of sub-Regulation 4 of Regulation 3 of the Regulations, a Senior Secondary School should be provided within 5 kilometers of every habitation. The State has failed to provide school in the said area to implement Clause (a) of sub-Regulation (4) of Regulation 3 of the Regulations. It has been stated in paragraph 24 of the writ application that the schools, located in the vicinity of the petitioner‟s school, which are aided government schools, have inferior infrastructure than the petitioner‟s school, even with less teachers. Examples have been given, referring to the schools, namely, (i) Shahid Senior Secondary School, which is operating in only 2 rooms, (ii) Haranchand Uchch Madhyamik Vidyalaya, having around 1000 students, is operating out of poor infrastructure and (iii) Gautam Budh Mahila Senior Secondary School has similar infrastructure and teacher issues.

37. Though counter affidavits have been filed on behalf of the Board and the State of Bihar, these specific averments have not been controverted. Such statements, thus, stand admitted, applying the doctrine of non-traverse.

38. It has also been argued on behalf of the petitioner that the Board does not have any power of suspension of affiliation granted to the school. In the event, it 46 is found that the school does not fulfill essential conditions for affiliation, as specified in sub-Regulation (3) of Regulation 3 of the Regulations, such school ought to have been granted 3 years time to fulfill the conditions as contemplated under the proviso to sub-Regulation (4) of Regulation 3 of the Regulations. The school ought to have been given adequate opportunity for removal of the deficiencies, as pointed out in the inspection report, instead of proceeding to cancel the affiliation itself, the petitioners contend.

39. Mr. Abhay Kumar Singh, learned Senior Counsel, appearing on behalf of a group of writ-petitioners, has further argued that there is a significant shift in the provisions, in relation to the consideration of applications for affiliation of schools from, as they existed in Bihar School Examination Board (Senior Secondary) Affiliation Bye-Laws, 2011 (in short „Bye-laws of 2011‟), to those available in the Regulations framed in 2013, which have replaced the Bye-Laws. As per the earlier procedure, Clause (4) of Article 14 of the Bye-laws of 2011 required that in case, on scrutiny of application it was found that the school did not fulfill the minimum conditions, the School would be informed accordingly, and no further action would be required to be taken by the Board till the essential conditions were fulfilled, to the satisfaction of the Board. The said Bye-laws of 2011 have been replaced by 47 statutory Regulations, i.e., Bihar School Examination Board (Senior Secondary) Affiliation Regulations, 2013. Sub- Regulation (4) of Regulation 14 of the Regulations prescribes that after scrutiny of the application, if it is found that the school does not fulfill the minimum conditions, then, before appointment of Enquiry Committee, it shall be placed before the Committee for appropriate decision. He, accordingly, contends that the shift is meaningful and significant and it has definite purpose to achieve by considering even applications of even such schools, which do not fulfill the essential conditions of affiliation as strictly prescribed under Regulation 3 of the Regulations. There is corresponding change, according to him, in sub-Regulation (4) of Regulation 3 of the Regulations by incorporating a proviso, which reads, "provided that those Secondary/High Secondary (+2 College) affiliated with Bihar School Examination Board in case of „not fulfilling the standards specified in Regulation 3 of these Regulations, 2011 shall have to fulfill the specified standards within 3 years essentially". He has submitted that slight change in Regulation 14, as noted above, read with proviso to sub-Regulation (4) of Regulation 3 of the Regulations, suggests that the State Government of Bihar and the Board intended that affiliation can be granted affiliation even to such schools which failed to strictly fulfill the conditions of requirement, laid down in sub- 48 Regulation (3) of Regulation 3 of the Regulations. He has submitted that since the State of Bihar, on the basis of its own resources, was failing to implement Right to Education Act accomplish the statutory goal by providing educational institutions, as per the requirements of the Right to Education Act, in remote areas, the State Government and the Board appear to have taken this conscious decision to relax the essential requirements, so that private educational institutions can be granted recognition and affiliation, even if they failed to satisfy strictly the essential requirements of affiliation. He has argued that in the present scenario, the relationship between the State and the private schools, in the matter of imparting education up-to Secondary and Senior Secondary level, should be symbiotic in nature. He has submitted that approach of the regulator of education, which the Board is, must be of facilitator, enabler and not of an obstructionist. The Regulation 3 (3) (c) and Regulation 15 (3) (iv) of the Regulations, if conjointly read, are in tune with the said constitutional approach of role of regulator of education, he contends.

40. Mr. Singh, learned Senior Counsel, has also invoked the Rule in Hydon's case (Mischief Rule) to contend that new provisions, i.e., proviso to sub-Regulation (4) of Regulation 3 of the Regulations and change in sub-Regulation 49 (4) of Regulation 14 of the Regulations had definite purpose, which is to suppress the mischief and to advance the remedy by allowing relaxation.

41. Mr. Lalit Kishore, learned Senior Counsel, appearing on behalf of the Board, on the other hand, has submitted that the erstwhile Chairman of the Board had acted in brazen disregard to mandatory statutory provisions and had granted or was instrumental in granting affiliations to various schools, which were not fulfilling the basic essential requirements. According to him, the grant of affiliation to the schools, in question, by the Board itself was a result of fraud played by the previous team, with the help of the officers of the Board, who worked in tandem, which has been detected by an efficient Chairman of the Board, who is presently functioning. He has submitted that grant of affiliation to such schools were void ab initio and, therefore, the action does not require interference by this court under equitable writ jurisdiction. He has relied on Supreme Court‟s decision in case of Rohilkhand Medical College & Hospital Vs. Medical Council of India and Another, reported in 2013 (15) SCC 516, to submit that fraud vitiates all acts and since it is apparent from the report that these schools had misrepresented by furnishing incorrect facts, on the basis of which they had been granted affiliation, the Court should 50 refuse to interfere with the impugned action of the Board.

42. To appreciate the submission made on behalf of the petitioner invoking mischief rule (Heyden‟s Rule), it would be apposite to take note of the relevant provisions under Clause 14 of the Bye-Laws of 2011 and corresponding provision under Regulation 14 of the Regulations of 2013 which replaced the Bye-Laws. Clause 14 of the Bye-Laws dealt with submission of application for affiliation and follow up action. Sub-Clause (3) and (4) of Clause 14 read thus:-

"14. (3) On receipt of applications, the Board will examine the documents on various conditions and in case it observes that the school fulfils the essential conditions an inspection committee will be appointed in order to assess the suitability of the school for affiliation of the school with Board for classes applied for.
(4) In case on scrutiny of application, it is found that the school does not fulfill the minimum conditions, it will be informed accordingly and no further action will be taken by the Board till the essential conditions are fulfilled to the satisfaction of the Board."

43. Regulation (14) of the Regulations of 2013 also deals with submission of application for affiliation and follow up action. Sub-clause (3) and (4) of Regulation 14, which has 51 already been quoted above is being reproduced herein below for immediate comparison between earlier provision and the present one:-

"(3) On receipt of applications, the Board will examine the documents on various conditions and in case it observes that the school fulfils the essential conditions an inspection committee will be appointed in order to assess the suitability of the school for affiliation of the school with Board for classes applied for.
                                 [(4)    After     scrutiny             of   the
                    application, it is found that the school
                    does not fulfill the minimum conditions.
                    Then    before       appointment              of    Enquiry
                    Committee, it shall be place before the
                    Affiliation     Committee           for        appropriate
                    decision.]"


44. Further, a proviso has been added below sub-

Regulation (3) of Regulation 3 of the Regulations, which reads thus:-

                                 "Provided       that        the       aforesaid
                    condition may be relaxed by the Board in
                    case    of    non-availability           of     school    in

particular area or place. The affiliation committee shall have powers to relax the condition of affiliation in case of women‟s institutions."

52

45. This provision was not there in the Bye-Laws of 2011. The proviso, thus, enables the Board to relax conditions of affiliation in case of non-availability of schools in the area. The Committee has, thus, now, been given power to relax the condition of affiliation in case of women‟s institution. The shift is apparent and significant, which cannot be overlooked.

46. The change in approach, while dealing with matters of grant of affiliation, is also manifested with incorporation of another proviso to Regulation (4) of Regulation 3 of the Regulations, which reads as follows:-

"Provided that those Secondary/ High Secondary (+2 College) affiliated with Bihar School Examination Board in case of not fulfilling the standards specified in Regulation 3 of these Regulations, 2011 shall have to fulfill the specified standards within 3 years essentially."

This provision was also not there in the Bye-Laws.

47. In reply to a query made by this court, as to under which provision of the Act or Regulations, the Board could suspend the affiliations granted to these schools, Mr. Lalit Kishore, learned Senior Counsel, appearing on behalf of the Board, has submitted that such power is inherent with the Board. It is his contention that since the Board has power to grant affiliation, it has inherent power to suspend affiliation. 53

48. Upon comparing the provisions in the Bye-Laws and the provisions incorporated in the Regulations subsequently, as noticed above, it is manifest that the State Government and the Board intended to allow relaxation to such institutions, which were not fulfilling strictly the conditions laid down for affiliation under Regulation 3 of the Regulations. Merely on the basis, therefore, that institutions did not fulfill the conditions, the respondents ought not to have cancelled the affiliation without allowing the institutions to fulfill the specified standards within a reasonable time.

49. Mr. Singh, learned Senior Counsel, appearing on behalf of the petitioners, has rightly submitted, invoking the mischief rule that subsequent changes were made by way of Regulations in order to suppress the mischief since there existed mischief in the form of absence of any provision for grant of relaxation in the conditions of affiliation. There is no denial on behalf of the State of Bihar that it has failed to achieve so far, its goal to provide senior secondary schools, as contemplated in sub-Regulation (4) of Regulation 3 of the Regulations.

50. In my view, the statutory function of withdrawal or cancellation of affiliation can be exercised by statutory authority in accordance with the provisions of a Statute, keeping in mind the entire scheme of statutory provisions. A 54 plea that previous incumbent to the post of Chairman indulged in irregularities etc., per se, cannot be the basis for taking any such action of cancellation of affiliations granted by the Board during previous regime, which too had exercised statutory functions.

51. The decision of the Supreme Court, in the case of Rohilkhand Medical College & Hospital (supra), does not apply in the present case as in that case, there were allegations of use of fake and forged materials to get sanction for intake of students. In that background, the Supreme Court had allowed the Medical Council of India to take action under Regulation 8(3)(1) (d) of the Regulations for establishment of Medical College Regulations, 1999, without waiting for the charge sheet to be filed by the C.B.I. The said provision, under Regulation 8(3)(1) (d) of the Regulations of 1999, requires the Medical Council of India not to consider renewal of permission/recommendation for award of M.B.B.S. degree/processing the application for post-graduate courses for two academic years, if the institute is found to have employed teachers on the basis of fake/forged documents. The said decision of the Supreme Court, in my view, cannot be made the basis to allow the Board, cancel affiliation in the manner it has been done.

52. On the basis of what has been noted above, it is 55 apparent that the Board overlooked the proviso to sub- Regulation (3) and sub-Regulation (4) of Regulation 3 of the Regulations while taking impugned decision. The impugned actions of the Board in cancelling/withdrawing affiliations of the petitioner schools stand vitiated for the said reason also.

53. On the basis of discussion, as above, I conclude as follows:-

(i) The decision to withdraw affiliations cannot be said to have been taken by the Board, as discussed hereinabove and for that reason, the impugned orders of cancellation of affiliation cannot be sustained.
(ii) In breach of mandatory requirement under Section 10C of the Act, orders of withdrawal of affiliation have been issued, without recommendation of the Committee of Affiliation, constituted under Section 10B of the Act. As a matter of fact, the matters relating to cancellation of affiliation were never placed before the Committee. This is another reason why impugned orders of cancellation of affiliation have become vulnerable.
(iii) In any view of the matter, the Board has apparently overlooked the proviso to sub-Regulation (3) and sub-Regulation (4) of Regulation 3 of the Regulations and on this count also, the impugned action of the Board deserves interference.
56

54. Consequently, the orders impugned in the present batch of writ applications withdrawing affiliations of the respective schools/colleges are hereby set aside.

55. In the present batch of cases, the affidavits have been filed on behalf of the petitioners giving an undertaking that they shall remove all the deficiencies and fulfill the conditions of affiliations within different periods of time mentioned therein. The Court expects the Board to consider individual cases of the schools and if it is found permissible, allow them time to remove such deficiencies in terms of proviso to sub-Regulation (4) of Regulation 3 of the Regulations. The Board, for the said purpose, will be required to undertake the exercise afresh to ascertain whether these schools fulfill conditions of affiliation or are in a position to overcome the deficiencies. A positive and constructive approach, if taken by the Board, may have good results in larger public interest. The Board, while taking any decision, must keep in mind whether Government schools and Government aided schools do have the infrastructure and teaching facilities to meet the standards of conditions for affiliation.

56. Before I part with, I must take note of the third proviso to Section 10C of the Act, which states, inter alia, that before withdrawing affiliation, the students admitted in such 57 schools or institutions shall be allowed to complete their academic sessions and appear at the next examination conducted by the Board. I direct the Board not to overlook the said provisions in any case. The language of third proviso to Section 10C of the Act is enough indication that the Board does not have power to suspend, with immediate effect, affiliation of a school and the said power cannot be said to be inherent in the Board.

57. These applications are allowed accordingly with the observations as above.

58. In the facts and circumstances, there shall be no order as to costs.

59. Let the original records produced by the Board be returned to Mr. Satyabir Bharti, learned Counsel for the Board.




                                                   (Chakradhari Sharan Singh, J.)

ArunKumar/
   AFR/NAFR               AFR
   CAV DATE            18-05-2017
   Uploading Date      25-08-2017
   Transmission Date      N/A