Allahabad High Court High Court

Madarsa Ashrafiya Ahle Sunnat … vs Asst. Registrar Firms Societies … on 5 July, 2010

Allahabad High Court
Madarsa Ashrafiya Ahle Sunnat … vs Asst. Registrar Firms Societies … on 5 July, 2010
Court No. - 39

Case :- WRIT - C No. - 13680 of 2010

Petitioner :- Madarsa Ashrafiya Ahle Sunnat Anwarul Uloom &
Anr.
Respondent :- Asst. Registrar Firms Societies Chits Gorakhpur &
Ors.
Petitioner Counsel :- H.N. Singh,B. Narayan Singh
Respondent Counsel :- C.S.C.,B.R.Singh,Santosh Kr. Srivastava

Hon'ble Dilip Gupta,J.

Pursuant to the order dated 27th May, 2010, the Prescribed
Authority has appeared before the Court and has filed an
application with the counter affidavit. It is stated that an order-
sheet has been maintained and that on 5th June, 2010, the interim
orders dated 23rd February, 2010 and 26th March, 2010 passed by
the Prescribed Authority had been withdrawn.

A supplementary affidavit has also been filed by the petitioner
mentioning that in spite of the order dated 5th June, 2010, the
District Minority Welfare Officer has not handed over charge to
the petitioners till date.

Let a rejoinder affidavit to the counter affidavit filed by the State
be filed within two weeks. The State may also file reply to the
supplementary affidavit filed by the petitioners today.

List this petition on 27th July, 2010. The personal appearance of
the Prescribed Authority is exempted until further orders.

Order Date :- 5.7.2010
GS