Allahabad High Court High Court

Udai Narayan Rai vs State Of U.P. & Ors. on 12 July, 2010

Allahabad High Court
Udai Narayan Rai vs State Of U.P. & Ors. on 12 July, 2010
Court No. - 39

Case :- WRIT - C No. - 39720 of 2010

Petitioner :- Udai Narayan Rai
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- V.K. Singh,G.K. Singh
Respondent Counsel :- C.S.C.,J.P. Singh

Hon'ble Dilip Gupta,J.

Learned counsel for the petitioner is permitted to make necessary
correction in the description of respondent No.3.

Learned Standing Counsel appears for respondent Nos. 1, 2 and 3.
Sri J.P. Singh has put in appearance on behalf of respondent No.4.
Sri Ashok Khare, learned Senior Counsel has made submission on
behalf of respondent No.4. They pray for and are granted a week’s
time to file a counter affidavit. Rejoinder affidavit, if any, may be
filed within a week thereafter.

It is submitted by learned Senior Counsel for the respondent that
pursuant to the impugned order, elections of the Committee of
Management of the Institution have been held and papers have
been submitted before the District Inspector of Schools.

List this petition for admission/hearing in the week commencing
2nd August, 2010.

Any order passed by the District Inspector of Schools shall be
subject to the decision of the writ petition.

Order Date :- 12.7.2010
SK