Court No. - 39 Case :- WRIT - C No. - 2050 of 2010 Petitioner :- Nadeem Ahmad Respondent :- State Of U.P. & Others Petitioner Counsel :- Vinod Tripathi Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The sole relief pressed for by learned counsel for the petitioner at
the time of hearing of the petition is that the elections of the
Committee of Management of the Bijnor Inter College, Bijnor be
held expeditiously pursuant to the directions issued by the Joint
Director of Education (Madhyamik) Uttar Pradesh, Lucknow.
It is stated in the writ petition that the last election of the
Committee of Management was held in the year 1998 and
thereafter by the orders dated 1st June, 2009 and 11th August,
2009, the Joint Director of Education, Moradabad Region,
Moradabad issued the directions for holding the elections, but till
date the elections have not been held. It is also stated that one
Mohd. Gazi sent a communication to the Hon’ble Chief Minister,
State of U.P. regarding the elections on which some comments
were sought.
As the Joint Director of Education is ceased with the matter and
has issued the directions for holding the elections, the Joint
Director of Education shall ensure that the elections are held
expeditiously, preferably within a period of three months from the
date a certified copy of this order is filed by the petitioner without
being influenced by any of the directions issued on the
communication sent by Mohd. Gazi to the Hon’ble Chief Minister.
The writ petition is disposed of subject to the observations made
above.
Order Date :- 19.1.2010
SK