Court No. - 18 Case :- WRIT - A No. - 71231 of 2009 Petitioner :- R. B. Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- R. N. Yadav Respondent Counsel :- C. S. C. Hon'ble Pankaj Mithal,J.
Heard Sri R.N.Yadav, learned counsel for the petitioner.
St. Andrew’s College, Gorakhpur is a minority institution which is
duly recognised and is receiving grant-in-aid. The regular Principal
of the institution retired on 30.6.2002. On his retirement, the
petitioner was allowed to officiate as Principal and his signatures
were attested by the District Inspector of Schools on 13.12.2002.
Thereafter some dispute arose between the petitioner and another
teacher Aneesh E. John who claimed that he was the regular
Principal of the College. Subsequently, Aneesh E. John, who
worked as regular Principal, retired on 30.6.2009. Thereafter the
petitioner again claimed to be appointed as Officiating Principal.
However, from the averments made in the writ petition there
appears to be no resolution of the Committee of Management, after
30.6. 2009, appointing the petitioner as Officiating Principal of the
institution or any order of the District Inspector of Schools
attesting signatures of the petitioner as Officiating Principal.
In view of aforesaid facts and circumstances, learned counsel for
the petitioner is allowed two weeks’ time to file supplementary
affidavit clearly stating entire facts right from the year 2002 up to
date in a chronological order giving his date of appointment as
Officiating Principal after 30.6.2009 and the order of the District
Inspector of Schools attesting his signatures thereafter.
It is made clear that the petitioner is not claiming regular
appointment on the post of Principal and according to him he has
not been selected as regular Principal.
List after two weeks.
Order Date :- 19.1.2010
BK