Allahabad High Court High Court

Ashok Kumar Tewari 3257(M/S )07 vs District Inspector Of School … on 20 July, 2010

Allahabad High Court
Ashok Kumar Tewari 3257(M/S )07 vs District Inspector Of School … on 20 July, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL No. - 558 of 2008

Petitioner :- Ashok Kumar Tewari 3257(M/S )07
Respondent :- District Inspector Of School Ambedkar Nagar
Petitioner Counsel :- Sharad Pathak
Respondent Counsel :- C.S.C.,Ajai Pratap Singh

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Devi Prasad Singh,J.

The impugned order under appeal dated 3.9.2008 was purely an
interim order whereby respondent nos. 5 and 6 were directed not to
function on the strength of disputed election and the D.I.O.S. was
to make an alternative arrangement. This interim order was
granted only to ensure the filing of the counter affidavit punctually
with the observation that the same would be vacated if a case for
vacating the interim order is made out.

In other words, the respondents were to file a reply with an
application for vacating the interim order in the writ petition.

Considering that the impugned order under appeal is purely an
interim order, no case for interference is made out in this appeal.

The appeal stands dismissed.

(Devi Prasad Singh,J) (F.I. Rebello,CJ)

Order Date :- 20.7.2010
RK