Allahabad High Court High Court

C/M Sri Shanker Ji Inter College … vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
C/M Sri Shanker Ji Inter College … vs State Of U.P. And Others on 29 July, 2010
Court No. - 18

Case :- WRIT - A No. - 44258 of 2010

Petitioner :- C/M Sri Shanker Ji Inter College And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- J. P. Singh
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Learned Standing Counsel represents respondent nos. 1 to 4.

Issue notice to respondent nos. 5 to 10 fixing 6th August, 2010 as the date.

Petitioner to take steps within a week.

All the respondents may file counter affidavit by the next date fixed.

List on the date fixed.

Order impugned in the present writ petition passed by the District Inspector of
Schools dated 22nd June, 2010 does not record any finding with regard to the
compliance of the procedure prescribed in the mater of selection committee as
explained by thsi Court in the case of Principal, Adarsh Intermediate
College, Umari, Bijnor vs. State of U.P. & others
reported in 2010 (1) ADJ
403, which has since been affirmed by the Division Bench of this Court under
judgement and order dated 3rd December, 2009 passed in Special Appeal No.
1851 of 2009 (Principal, Adarsh Intermediate College Umari vs. State of U.P.
& others
). Consequently prima facie the order of the District Inspector of
Schools approving the appointment dated 22nd June, 2010 papers to be
illegal.

Petitioner has made out a prima facie case for grant of an interim order.

Till the next date of listing, operation of the impugned order passed by the
District Inspector of Schools dated 22nd June, 2010 shall remain stayed.

(Arun Tandon, J.)

Order Date :- 29.7.2010
Sushil/-