Allahabad High Court
C/M Janta Gramin Sewa Sansthan vs State Of U.P. And Others on 12 December, 2011
Author: Rajes Kumar
Bench: Rajes Kumar
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 38 Case :- WRIT - C No. - 71312 of 2011 Petitioner :- C/M Janta Gramin Sewa Sansthan Respondent :- State Of U.P. And Others Petitioner Counsel :- L.C. Srivastava,Neeraj Srivastava Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
The contention of the petitioner is that some of the Institutions have been granted lump sum grant-in-aid, who are not eligible. The names of the some of the colleges are mentioned in paragraph-7 of the writ petition. Further the petitioner's school has been ignored though the name of the petitioner's school has been recommended by the District Level Committee. In respect of the various irregularities committed in lump sum grant-in-aid, the Deputy Secretary, U.P. Government has also wrote a letter to the Director, Samaj Kalyan Vibhag, U.P., Lucknow to make necessary inquiry in this regard.
The matter requires consideration.
Learned Standing Counsel represents all the respondents. The respondents are directed to file counter affidavit within one week particularly respondent no. 3 is directed to file counter affidavit in respect of paragraph-7 of the writ petition.
Put up on 21.12.2011 as fresh.
Order Date :- 12.12.2011 OP