Court No. - 9 Case :- MISC. SINGLE No. - 162 of 2010 Petitioner :- Rajendra Singh Yadav Respondent :- State Of U.P.Through Its Secy. Deptt. Of Education (Secondar Petitioner Counsel :- A.Z.Siddiqui Respondent Counsel :- C.S.C.,M.B.Singh Hon'ble Devendra Kumar Arora,J.
Heard learned counsel for the parties.
By means of present writ petition, the petitioner is seeking a writ of
mandamus commanding the opposite parties no. 2 and 3 to issue appropriate
orders for sending observer and conduct election of Committee of
Management of Deo Darbar Ashram Inter College Sandi, District Hardoi
(here-in-after referred to as the Institution) expeditiously. The petitioner also
seeks a writ of certiorari for quashing the impugned letter dated 15.10.2009
issued by the office of the Deputy Registrar i.e. the opposite party no.4,
contained in Annexure-9 to the writ petition and further proceedings arising
out of the aforesaid letter may be quashed.
After arguing at some length, counsel for the petitioner submits that he is not
pressing the prayer no.2 and requests that Deputy Registrar i.e. the opposite
party no.4 be directed to complete the proceedings in pursuance of letter dated
15.10.2009 expeditiously and register the list of members of General Body
and also prayed that the District Inspector of Schools, Hardoi be directed to
send Observer for holding the election of Committee of Management of the
Institution.
Sri M.B. Singh learned counsel for the opposite parties has no objection to the
prayer made by the counsel for the petitioner.
In view of the above, without entering into the merits of the case, the opposite
party no.4 is hereby directed to complete the proceedings initiated in
pursuance to the letter dated 15.10.2009 expeditiously, if possible, within a
period of one month and the petitioner will cooperate with all respects. The
moment, the opposite party no.4 finalizes the list of General Body, the District
Inspector of Schools, Hardoi will immediately thereafter appoint Observer for
holding the election of Committee of Management of the Institution and also
ensure that the election is held within a period of one month.
With the aforesaid observations and directions, the writ petition is disposed of
finally.
Order Date :- 18.1.2010
Suresh/-