Court No. - 28 Case :- WRIT - C No. - 54141 of 2008 Petitioner :- C/M Shri Niranjan Inter College Etawah And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Dr. V.D. Shukla,Ashok Khare Respondent Counsel :- C.S.C. Hon'ble Sanjay Misra,J.
According to Sri Saxena, learned counsel for the petitioner, the
District Inspector of Schools by the impugned order has recorded
that the Regional Level Committee has approved the election of
the committee of management represented through Sri Jaiveer
Singh. Learned counsel states that even in the counter affidavit the
State has not come forward with the said decision of the Regional
Level Committee which would contain the reasons for recognizing
the Respondent No.6 and would give opportunity to the petitioner
to assail the same in case he is aggrieved.
Learned Standing Counsel may bring on record the aforesaid
decision and proceedings thereafter of the Regional Level
Committee by the next date of listing failing which the Respondent
No.3, Regional Joint Director of Education, Kanpur Region,
Kanpur will be present on the next date fixed alongwith relevant
records and instructions to assist the Court.
As prayed by learned Standing Counsel, let the matter be listed on
26.08.2010.
Order Date :- 28.7.2010
pks