Allahabad High Court High Court

Aditya Kumari & Others vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Aditya Kumari & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 2

Case :- WRIT - C No. - 34392 of 2010

Petitioner :- Aditya Kumari & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Devendra Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

No notice is being issued to the respondent No.6. However, in
view of the order which is being passed today, liberty is reserved
for the respondent No.6 to file application for
variation/modification, if he feels aggrieved.

By this writ petition, petitioners have prayed for a mandamus
directing the respondents to grant the benefit of Government Order
dated 20.01,2009 and 15.06.2009 to the petitioners being students
of Class-XIth.

Petitioners’ case in the writ petition is that under the aforesaid
Government Order certain financial benefit is contemplated to be
considered by a District Committee, the name of the petitioners
have been recommended by the Principal of the institution to the
District Inspector of Schools on 23rd April, 2010 but no decision
has yet been taken.

In view of the fact that the petitioners’ claimed is required to be
considered by the Committee, no useful purpose will be served in
keeping the writ petition pending.

The writ petition is disposed of with a direction to the D.I.O.S.
look into the matter and on being satisfied with regard to the
eligibility of the candidates, may place it before the appropriate
committee for consideration.

With the above observations, the writ petition is disposed of.

Order Date :- 7.7.2010
Shiraz