Court No. - 10 Case :- WRIT - C No. - 35075 of 2010 Petitioner :- C/M Rhastriya Vidyalaya Inter College Thru' Manaer & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Shiv Kumar Verma Respondent Counsel :- C.S.C.,Anurag Shukla,Bheem Singh,K.P. Shukla,V.K. Singh Hon'ble Rakesh Sharma,J.
Issue notice to the respondents who may file counter affidavit within 6 weeks.
Rejoinder affidavit, if any, may be filed within two weeks thereafter. List
thereafter.
The grievance of the petitioner is that the committee of management was in
fact exonerated of the charges which were levelled earlier and the same
charges have been fastened on the committee again. The charge no.2 appears
to be vague. (Annexure 1 to the petition).
Accordingly the operation of the order dated 24.5.2010 shall remain stayed till
the next date of listing.
The committee of Management shall be allowed to carry out the affairs of the
Institution as before.
Order Date :- 14.6.2010
Sh