Allahabad High Court High Court

Radhey Shyam Mishra vs State Of U.P. Through The … on 5 August, 2010

Allahabad High Court
Radhey Shyam Mishra vs State Of U.P. Through The … on 5 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5476 of 2010

Petitioner :- Radhey Shyam Mishra
Respondent :- State Of U.P. Through The Principals Ecy.Edu.Lucknow And
Ors
Petitioner Counsel :- R.C.Singh
Respondent Counsel :- C.S.C.,Jogendra Nath Verma

Hon'ble Satyendra Singh Chauhan,J.

Power filed by Sri Indra Pratap Singh on behalf of opposite party no.6 is taken
on record.

Heard learned counsel for the parties.

Submission of learned counsel for the petitioner is that the petitioner should
be allowed to work as officiating Principal as the appointment of opposite
party no.7 as officiating Principal is bad in law on account of the fact that
opposite party no.7 happens to be daughter-in-law of the Manager.

All these facts are disputed question of facts. Various allegations have been
made against the petitioner by the learned counsel for the opposite parties
which require thorough investigation by the DIOS. This Court is not supposed
to hold an enquiry. The petitioner has indulged into such activities on account
of which he has been placed under suspension by the Committee of
Management. If the petitioner raises any genuine grievance before the DIOS,
then the DIOS will look into the matter and pass appropriate order in
accordance with law. The opposite parties’ claim that the petitioner completed
B.A. and M.A. without permission of the Manager shall also be taken into
consideration by the DIOS.

The writ petition is devoid of merit. It is accordingly dismissed.

Order Date :- 5.8.2010
RBS/-