Allahabad High Court High Court

C/M Sneh Junior High School & … vs State Of U.P. Thru’ Secretary … on 16 June, 2010

Allahabad High Court
C/M Sneh Junior High School & … vs State Of U.P. Thru’ Secretary … on 16 June, 2010
Court No. - 10

Case :- WRIT - C No. - 35149 of 2010

Petitioner :- C/M Sneh Junior High School & Another
Respondent :- State Of U.P. Thru' Secretary Basic Education & Others
Petitioner Counsel :- Dinesh Kumar
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner is a recognized basic institution has approached this Court
seeking relief that the fund for disbursing scholarship has not been made
available to the institution. The poor students are pursue the authorities of the
institution for released scholarship. The necessary formalities have been
completed and the spot inspection has already been carried out. The petitioner
has submitted a representation to the District Magistrate and the Basic Siksha
Adhikari, Moradabad but till date no action has been taken. The school is
going to reopen in July, 2010.

Considering the facts and circumstances of the case, it is provided that the
petitioner may pursue his representation submitted to the District Magistrate,
Moradabad and District Basic Siksha Adhikari, Moradabad who may consider
and disposed of the matter expeditiously by passing a reasoned and speaking
order.

In view of the above, the writ petition is disposed of.

Order Date :- 16.6.2010
Bhaskar