Allahabad High Court High Court

C/M Imamul Madaris Inter College, … vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
C/M Imamul Madaris Inter College, … vs State Of U.P. & Others on 13 January, 2010
Reserved

Court No. - 39

Case :- WRIT - C No. - 27024 of 2007

Petitioner :- C/M Imamul Madaris Inter College, Amroha &
Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.M. Saggi
Respondent Counsel :- C.S.C.,M.A. Qadeer,W.H.Khan

Hon'ble Dilip Gupta,J.

The Committee of Management of Imamul Madaris Inter College,
Amroha and Raza Kamal claiming himself to be the Manager of
the Committee of Management have filed this petition for a
direction upon the respondent-Committee of Management with
Ajaj Haider as the Manager not to withdraw any amount from the
account of the College and for a direction upon the District
Inspector of Schools not to grant financial approval pursuant to the
order dated 25th May, 2007 for one post of Lecturer and two posts
of LT Grade Teachers.

It is stated in the writ petition that the election of the Committee of
Management was held on 7th May, 2006 in which Abid Abbas
was elected as the President, Faizan Ali as the Manager and Aijaz
Haider was elected as the Secretary and this election was approved
by the Regional Committee on 21st July, 2006. On 24th July,
2006, the Manager Faizan Ali died and it is stated in the petition
that the Secretary Aijaz Haider claimed that he had been elected as
the Manager for the remaining tenure.

Inasmuch as the order dated 21st July, 2006 passed by the
Regional Committee granting recognition to the respondent-
Committee of Management has been set aside by the judgment and
order of date in Writ Petition No.43792 of 2006, the dispute in the
present petition does not survive.

The writ petition is, accordingly, dismissed.

Date:-13.01.2010
SK/-