Citation : 2022 Latest Caselaw 15113 ALL
Judgement Date : 21 October, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 18 Case :- WRIT - C No. - 7514 of 2022 Petitioner :- C/M Anant Ram Ram Lochan Ram Sunder Ram Chhattar Laghu Madhy. Vidyalaya,Gonda Thru. Manager And Anr Respondent :- State Of U.P. Thru. Its Addl. Chief Secy. Basic Education, Lko. And Others Counsel for Petitioner :- Girish Chandra Verma Counsel for Respondent :- C.S.C.,Vindhya Washini Kumar Hon'ble Pankaj Bhatia,J.
The present petition has been filed for the following relief:
"(i) issue a writ, order or direction in the nature of mandamus directing the opposite party no.1 to provide the grant-in-aid to the petitioner's vidyalaya as per Government Order dated 07.09.2006 w.e.f. 01.12.2006, as per the judgment passed by the Hon'ble Supreme Court on 02.12.2009.
(ii) issue a writ, order or direction in the nature of mandamus commanding the opposite party no.1 to provide the grant-in-aid to the petitioner's vidyalaya immediately as per mandate of the Hon'ble Supreme Court issued in case of State of U.P. Vs. Mata Tapeswari & others.
......"
Considering the fact that the application of the petitioner has not been decided, the present petition is disposed off giving direction to respondent no.1 to consider the case of the applicant in accordance with law and decide the same with all expedition, preferably within a period of four months from the date of production of a copy of this order.
The petitioner shall be at liberty to file any fresh application in support of the earlier applications, if he deems fit.
It is made clear that this Court has not gone into the merits of the claim of the petitioner at this stage, which shall be decided by respondent no.1 while deciding the application of the petitioner.
Order Date :- 21.10.2022
nishant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!