Court No. - 39 Case :- WRIT - C No. - 71669 of 2009 Petitioner :- C/M, Sarswati Vidya Mandir Inter College Respondent :- State Of U.P. & Others Petitioner Counsel :- R.S. Mishra Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The sole relief pressed for by learned counsel for the petitioner at
the time of hearing of this petition is that a direction be issued to
the Joint Director of Education, 12th Region, Moradabad-
respondent No.2 to pass appropriate orders on the notice dated
25th August, 2009 issued to the petitioner regarding the elections
of the Committee of Management.
It is the contention of the learned counsel for the petitioner that
even though the petitioner appeared before the Joint Director of
Education on the date fixed and submitted a detailed reply to the
notice issued by the Joint Director of Education but till date no
order has been passed by the Joint Director of Education.
Learned Standing Counsel appearing for the respondents states
that an appropriate order shall be passed expeditiously after
hearing the parties concerned.
In view of the aforesaid, this petition is disposed of with a
direction to the Joint Director of Education to pass an appropriate
order after hearing the parties concerned including respondent
No.4 expeditiously, preferably within a period of six weeks from
the date a certified copy of this order is filed by the petitioner
before the Joint Director of Education.
It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the Joint Director of
Education in accordance with law.
Order Date :- 4.1.2010
SK