Allahabad High Court High Court

Committee Of Management Kranti … vs State Of U.P. And Others on 29 January, 2010

Allahabad High Court
Committee Of Management Kranti … vs State Of U.P. And Others on 29 January, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 4359 of 1991

Petitioner :- Committee Of Management Kranti Vidya Mandir
Thr A.P. Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.S.Makker
Respondent Counsel :- C S C

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition. There is no illness slip nor any
mention to pass over the matter today. Learned Standing Counsel
for the respondents is present.

Learned Standing Counsel has submitted that it is admitted
position that no grant in aid was granted by the State Government
to the petitioner institution namely Kranti Vidya Mandi, Lucknow
and as such the relief for payment of salary claimed in this writ
petition cannot be granted.

In view of the aforesaid submission this writ petition has no force.
It is accordingly dismissed.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 29.1.2010
Pravin