Allahabad High Court High Court

Km. Poonam Singh vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Km. Poonam Singh vs State Of U.P. And Others on 5 August, 2010
Court No. - 35

Case :- WRIT - C No. - 50517 of 2007

Petitioner :- Km. Poonam Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.P. Singh,Sunil Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Despite time having been granted and three years having passed,
no counter affidavit has yet been filed. The learned Standing
counsel has today prayed for further time to file counter affidavit.

The case of the petitioner is that she has passed Intermediate
Examination and as per the Scheme of the Government dated
30.10.2004 (Anneuxre-1 to the writ petition) known as “Kanya
Vidya Dhan Yojna” the petitioner would be entitled to payment of
an amount of Rs. 20,000/- by the State Government. It is
contended that the application has already been filed by the
petitioner on 19.9.2006 completing all formalities under the
scheme but the payment under the scheme has not been made to
the petitioner. It is further contended that the petitioner has
thereafter given several representations to which also there has
been no response.

Considering the aforesaid facts and circumstances of this case and
keeping in view the fact that in the last three years no counter
affidavit has been filed, it is directed that the respondent no.2
District Inspector of Schools, Azamgarh shall ensure payment of
an amount of Rs. 20,000/- to the petitioner under the Scheme dated
30.10.2004 within a period of two months from the date the
petitioner produces a certified copy of this order before him or he
may show cause by the next date.

List immediately after two months.

Order Date :- 5.8.2010
dps