Allahabad High Court High Court

C/M Sarvodaya Inter College … vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
C/M Sarvodaya Inter College … vs State Of U.P. And Others on 5 January, 2010
Court No. - 39

Case :- WRIT - C No. - 64957 of 2009

Petitioner :- C/M Sarvodaya Inter College Sanfar, Dt. Aurraiya
And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Siddharth Khare,Ashok Khare
Respondent Counsel :- C.S.C.,Anil Kumar Sharma

Hon'ble Dilip Gupta,J.

The petitioners have sought the quashing of the order dated 13th
November, 2009 of the Regional Level Committee. It is the
contention of Sri Ashok Khare, learned Senior Counsel appearing
for the petitioner that in fact the District Inspector of Schools never
participated in the proceedings before the Regional Level
Committee and in this connection he has placed reliance upon the
averments made in paragraphs- 38 and 39 of the writ petition.

Learned Standing Counsel appearing for respondent Nos. 1 to 5
and Sri Anil Kumar Sharma learned counsel appearing for
respondent No. 6 may seek instructions/file counter affidavit
within two weeks.

List this petition for admission/hearing on 27th January, 2010
along with the records of Writ Petition No. 43262 of 2009.

Order Date :- 5.1.2010
NSC