Court No. - 32 Case :- SPECIAL APPEAL No. - 719 of 2010 Petitioner :- Gopal Sarswat, Adhoc Principal, Kishori Raman Inter College Respondent :- State Of U.P. Through Secy. (Secondary Edu) And Others Petitioner Counsel :- Vashistha Tiwari Respondent Counsel :- C.S.C.,M.M. Singh Hon'ble R.K. Agrawal,J.
Hon’ble Abhinava Upadhya,J.
Heard learned counsel for the parties.
The decision in Special Appeal No. 1454 of 2006 (Hari Om Tatsat Brahm
Shukla vs. State of U.P. and others) has been referred to a larger Bench. The
larger Bench has heard the matter and has reserved the judgment. The
judgment in the aforesaid matter may be pronounced very shortly.
We have been passing interim order permitting the officiating Principal to
continue till the end of the academic session in the case like the present one
where the senior most teacher, who has been appointed as officiating
Principal is entitled to continue till the end of the session if he attains the age
of superannuation in the said session under the Government Order.
As an interim measure it is provided the operation of the impugned order
dated 16th April, 2010 shall be kept in abeyance.
List for admission on 24th May, 2010.
Order Date :- 10.5.2010
samz