Allahabad High Court High Court

C/M Sewashram Uchchatar … vs State Of U.P. Thru Secy. Sec. … on 8 January, 2010

Allahabad High Court
C/M Sewashram Uchchatar … vs State Of U.P. Thru Secy. Sec. … on 8 January, 2010
Court No. - 4

Case :- SPECIAL APPEAL No. - 10 of 2010

Petitioner :- C/M Sewashram Uchchatar Madhyamik Vidyalay, Dhindhaui &
Anr.
Respondent :- State Of U.P. Thru Secy. Sec. Education & Ors.(M/S
2900/2009
Petitioner Counsel :- Bhupendra Singh,Indra Raj Singh,Yadvendra Pandey
Respondent Counsel :- C.S.C.,Dr. L.P. Mishra

Hon'ble Sunil Ambwani,J.

Hon’ble Dr. Satish Chandra,J.

Heard Shri Indra Raj Singh and Shri Bhupendra Singh, learned
counsels for the appellant. Shri L.P. Mishra appears for the
contesting respondents.

By the judgment under challenge, learned Single Judge has not
found any error in recognizing the elections of the opposite party
No. 4. However, keeping in view of the several disputed facts, as
were raised by learned counsel for the petitioner, learned Judge
found that the matter requires final adjudication by another fact
finding enquiry i.e. Regional Committee and therefore, without
interfering in the order, the District Inspector of Schools was
directed to place the matter before the Regional Committee for
adjudication.

After making submissions at some length, Shri Indra Raj Singh,
counsel for appellant prays to withdraw the Special Appeal to
pursue his remedies before the Regional Committee.

The Special Appeal is dismissed as withdrawn.

Order Date :- 8.1.2010
RKP