Allahabad High Court High Court

C/M Sarvodaya Intermedaite … vs State Of U.P. Thru Secretary … on 29 July, 2010

Allahabad High Court
C/M Sarvodaya Intermedaite … vs State Of U.P. Thru Secretary … on 29 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5239 of 2010

Petitioner :- C/M Sarvodaya Intermedaite College, Lambhua Sultanpur
Respondent :- State Of U.P. Thru Secretary Education Intermediate & Ors.
Petitioner Counsel :- Vishal Singh
Respondent Counsel :- C.Sc..

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned Standing Counsel.

Submission of learned counsel for the petitioner is that by virtue of the order
of this Court dated 17.6.2009 passed in Civil Misc. Writ Petition No.30099
(SS) of 2009 the post in question could not be filled up and the senior most
teacher Ram Surat Mishra was allowed to officiate the post in question. The
said Ram Surat Mishra resigned on 7.6.2010 and thereafter the committee of
management proceeded to recommend the name of opposite party no.3 for
attesting his signatures as officiating Principal, but the DIOS has not taken
any decision up till now in the matter although necessary papers were sent to
the DIOS on 16.6.2010.

Since the argument is that no regular selection has taken place and in the
meantime the College cannot be left without Principal and, therefore, in these
circumstances, the DIOS is directed to take a decision in regard to attestation
of signatures of opposite party no.3 within a period of fifteen days from today.
However, this order will not come in the way of regular selection on the post
in question.

With the above observation and direction, the writ petition is disposed of
finally.

Order Date :- 29.7.2010
Rao/-