Allahabad High Court High Court

Vijay Narain Singh (Manager) vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Vijay Narain Singh (Manager) vs State Of U.P. And Others on 17 June, 2010
Court No. - 40

Case :- WRIT - C No. - 35515 of 2010

Petitioner :- Vijay Narain Singh (Manager)
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mahesh Narain Singh,M.N. Singh
Respondent Counsel :- C.S.C.
Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioner and learned Standing Counsel.

In view of the peculiar facts and circumstances of the case, no useful purpose 

would   be   served   by   keeping   this   matter   pending   by   calling   for   a   counter 

affidavit   and   with   the   consent   of   the   learned   counsel   for   the   parties,   the 

petition is being finally disposed of.

Facts

  giving   rise   to   the   dispute   are   that   under  the   order  dated   03.04.2010 

passed by Joint Director of Education, Vindhyachal Manda., Mirzapur, fresh 

elections of the committee of management of Janta Janardan Shiksha Sadan 

Inter College, Tilaon, Lalganj, Mirzapur are to be held. By the same order, the 

District Inspector of Schools, Mirzapur has been appointed as Election Officer 

to conduct the election.

Learned counsel for the petitioner contends that the election program has not 

yet   been   notified   by   the   Election   Officer   appointed   under   order   dated 

03.04.2010. It is further contended by learned counsel for the petitioner that in 

view of the fact that a first information report has been lodged by him against 

the District Inspector of Schools on 05.05.2010, he has no hope of fair election 

being   conducted   with   the   District   Inspector   of   Schools,   Mirzapur   as   the 

Election Officer.

Attention of the Court has also been drawn to a letter dated 22.05.2010 written 

by   Joint   Director   of   Education,   respondent   no.   3   to   Additional   Director   of 

Education for appointing any other officer as Election Officer in place of District 

Inspector of Schools.

Considering the totality of the circumstances and in the interest of justice, the 

Court feels it appropriate to direct the Joint Director of Education, Vindhyachal 
Mandal, Mirzapur, respondent no. 3 herein to appoint any other suitable officer 

to   function   as   Election   Officer   to   conduct   the   election   of   the   committee   of 

management of the institution in question within a period of two weeks from 

the date of production of a certified copy of this order before him. The Election 

Officer so appointed by respondent no. 3 shall thereafter proceed to hold the 

election and shall complete the exercise within a period of two months from 

the date of his appointment.

With the aforesaid directions, the writ petition stands finally disposed of.

17.06.2010
VKS/ WP 35515/10