Allahabad High Court High Court

C/M. Gyan Jyoti Bal Vidyalaya … vs State Of U.P. & Ors. on 6 July, 2010

Allahabad High Court
C/M. Gyan Jyoti Bal Vidyalaya … vs State Of U.P. & Ors. on 6 July, 2010
Court No. - 18

Case :- WRIT - A No. - 38446 of 2010

Petitioner :- C/M. Gyan Jyoti Bal Vidyalaya Gandhi Nagar Orai &
Anr.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Sushil Kumar
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Petitioners’ institution which has been completed 10 years
has made an application for the institution be taken on grant-
in-aid list so that the teacher and staff may be granted salary
from the State exchequer. Application has not been
considered. Hence this petition.

In the facts and circumstances of the case, I am of the
considered opinion that the grievance of the writ petitioner be
appropriately examined by the respondent no. 1, at the first
instance.

Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all its
grievances before respondent no. 1, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 1 shall call for
the records and shall pass a reasoned speaking order
preferably within six weeks thereafter.
Dated : 06.07.2010
VR/38446/10