Court No. - 26 Case :- WRIT - A No. - 9254 of 2005 Petitioner :- C/M. Janak Laghu Madhyamik Vidyalaya Pakari Dhanpurva Respondent :- State Of U.P. And Others Petitioner Counsel :- A.B. Singh Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Heard learned counsel for the parties and perused the record.
On 6.1.2010 this Court has passed an interim order, the operative portion of
which is quoted as under:-
“In the meantime, respondent no.1 is directed to pass appropriate orders fully
in consonance of the judgment passed in Writ Petition No. 17608 of 1992
decided on 2.11.1995 as well as in view of this Court dated 1.12.2006 and
3.7.2008.”
Sri A.B. Singh learned counsel for the petitioner submits that till date as per
instructions received to him no steps has been taken by opposite party no.1 in
pursuance of the order dated 6.1.2010 to comply the same.
Sri K.S. Kushwaha, learned Standing Counsel at this stage prays for and is
granted three weeks’ time to seek instructions in the matter that what steps
have been taken by opposite party no.1 in pursuance of the order dated
6.1.2010 passed by this Court and bring the same on record by way of
supplementary affidavit by the next date of listing.
List in the week commencing 26.7.2010.
Order Date :- 2.7.2010
dk/-