Court No. - 24 Case :- MISC. SINGLE No. - 1055 of 1991 Petitioner :- Committee Of Management Respondent :- State Of U.P. Respondent Counsel :- Meena Asthana Hon'ble Rajiv Sharma,J.
According to office report dated 28.1.2010, a card notice has been sent
to the petitioner for engaging another Counsel.
Neither the petitioner nor anyone on his behalf is present to press this
petition. The writ petition is quite old and pertains to the year 1991.
However, learned Standing Counsel submits that the writ petition has
been filed for a direction to the opposite parties to sanction the grant-in-
aid to the institution of the petitioner, Haji Noorullah Vidyalaya, Faizabad
with effect from the date the said institution was accorded permanent
recognition.
This Court, vide order dated 8.7.1991, as an interim measure, directed
the opposite parties to consider the sanction of grant-in-aid to the
petitioner in accordance with law. Till date, no counter-affidavit has been
filed.
Learned Standing Counsel submits that by efflux of time, the writ
petition has rendered infructuous.
Accordingly, the writ petition is dismissed as infructuous.
Order Date :- 29.7.2010
lakshman