Allahabad High Court High Court

Samiullah And Another vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Samiullah And Another vs State Of U.P. And Others on 12 July, 2010
Court No. - 39

Case :- WRIT - C No. - 39322 of 2010

Petitioner :- Samiullah And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.K. Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The relief claimed in the present petition is for a direction upon the
District Minority Welfare Officer, Azamgarh to ensure that the
scholarship amount to the students is not released in favour of
respondent no.5-Ekhlakh Ahmad and in case it is released, then to
ensure that it is properly distributed.

Learned Standing Counsel appears for respondent nos.1, 2 and 3.
In view of the order that I propose to pass, it is not necessary to
issue notice to respondent nos.4 and 5. Learned Standing Counsel
states that it is for the petitioners to file an appropriate application
before the District Minority Welfare Officer, Azamgarh for the
reliefs claimed in the present petition and in case such an
application is filed, an appropriate order is passed expeditiously
after hearing the parties concerned.

In view of the aforesaid, this petition is disposed of with a
direction that in the event the petitioners file an application, along
with the certified copy of this order, before the District Minority
Welfare Officer, Azamgarh, an appropriate order shall be passed
after hearing the parties concerned including respondent nos.4 and
5 expeditiously, preferably within a period of four weeks from the
date of filing of the application.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the District Minority
Welfare Officer, Azamgarh in accordance with law.

Order Date :- 12.7.2010
GS