Allahabad High Court High Court

C/M Adarsh Uchchattar Madhyamik … vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
C/M Adarsh Uchchattar Madhyamik … vs State Of U.P. And Others on 23 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42694 of 2010

Petitioner :- C/M Adarsh Uchchattar Madhyamik Vidyalaya And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Sinha,Mahesh Sharma
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

The application of the institution for grant of permission for making
appointment on Class-4 post lying vacant has not been forwarded by the
District Inspector of Schools to the Director of Education, as required under
the amended Regulation 101 of Chapter-III of the Regulations framed under
the Intermediate Education Act. Hence this petition.
I am of the considered opinion that the grievance of the petitioner can be more
appropriately examined by respondent no. 2 at the first instance.
In view of the aforesaid, writ petition is disposed of with liberty to the
petitioner to make a representation ventilating all his grievances before
respondent no. 2 within two weeks from today along with certified copy of
this order. On such representation being made, respondent no. 2, after
summoning the records from the District Inspector of Schools in respect of
the institution concerned, shall consider and decide the same by means of a
reasoned speaking order, preferably within four weeks from the date the
representation is so filed.

Order Date :- 23.7.2010
Pkb/