Allahabad High Court High Court

C/M. Sarvodaya Inter College … vs State Of U.P. Thru’ Secy. … on 15 July, 2010

Allahabad High Court
C/M. Sarvodaya Inter College … vs State Of U.P. Thru’ Secy. … on 15 July, 2010
Court No. - 39

Case :- WRIT - C No. - 40515 of 2010

Petitioner :- C/M. Sarvodaya Inter College Chaumuha Mathura
Thru Manager
Respondent :- State Of U.P. Thru' Secy. Secondary Education
U.P Lkw. & Ors


Petitioner Counsel :- Vashistha Tiwari
Respondent Counsel :- C.S.C.,Suresh Singh

Hon'ble Dilip Gupta,J.

The petitioner seeks the quashing of the order dated 31st March,
2010 by which the District Inspector of Schools, Mathura has
postponed the elections of the Committee of Management of the
Institution scheduled to be held on 4th June, 2010 on the ground
that the electoral college has to be properly determined.

Learned Standing Counsel appears for respondent nos.1, 2 and 3.
Sri Suresh Singh, who has filed Caveat Application on behalf of
respondent no.4, prays for and is granted permission to withdraw
the Caveat Application.

A perusal of the order dated 31st March, 2010 passed by the
District Inspector of Schools shows that earlier the permission had
been granted for holding of the elections of the Committee of
Management of the Institution and thereafter the election
notification was also issued but on a complaint filed by respondent
no.4, an enquiry is being held and the election process has been
postponed till the enquiry is completed.

It is the submission of the learned counsel for the petitioner that in
the facts and circumstances of the case, holding of the elections
should not have been postponed and in any case the enquiry should
be concluded expeditiously because any delay in the holding of the
election is working to the great prejudice of the Institution.

Learned Standing Counsel states that the enquiry shall be
completed expeditiously and an order for holding the elections
shall be passed.

In view of the aforesaid, the enquiry contemplated under the order
dated 31st March, 2010 passed by the District Inspector of Schools
shall be concluded expeditiously, preferably within a period of
three weeks after hearing the parties concerned and thereafter the
District Inspector of Schools shall ensure that the notification is
issued at the earliest for holding the elections of the Committee of
Management of the Institution.

The writ petition is, accordingly, disposed of.

Order Date :- 15.7.2010
GS