Allahabad High Court High Court

C/M Lok Bharti Inter College & … vs State Of U.P. & Others on 16 June, 2010

Allahabad High Court
C/M Lok Bharti Inter College & … vs State Of U.P. & Others on 16 June, 2010
Court No. - 40

Case :- WRIT - A No. - 35098 of 2010

Petitioner :- C/M Lok Bharti Inter College & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Chandra S. Srivastava,Sudhanshu
Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Inspite of the order passed by this Court twice quashing the order
of the District Inspector of Schools directing the single operation
of the account, again impugned order has been passed even though
the salary bill for the month of April, 2010 was presented by the
petitioners in the office of the District Inspector of Schools and
was also sent through Speed Post.

Let the District Inspector of Schools, Ghazipur appear in person on
18.6.2010 to explain as to why and how the orders are being
passed without any notice or opportunity and without considering
the fact that on earlier occasions identical orders have been
quashed by this Court.

Put up on 18.6.2010 before appropriate Court.

Order Date :- 16.6.2010
Dcs