Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Supreme Court - Daily Orders

Rajneesh Kumar Pandey vs Union Of India on 8 March, 2016

Bench: Dipak Misra, Shiva Kirti Singh

      WP 132/2016
                                                     1

      ITEM NO.10                             COURT NO.4                SECTION X

                                  S U P R E M E C O U R T O F       I N D I A
                                          RECORD OF PROCEEDINGS

                                    Writ Petition (Civil) No.132/2016


      RAJNEESH KUMAR PANDEY AND ORS                                     Petitioner(s)

                                                    VERSUS

      UNION OF INDIA AND ORS                                            Respondent(s)

      (With appln. (s) for exemption from filing O.T. and permission to
      file lengthy list of dates and office report)


      Date : 08/03/2016 This petition was called on for hearing today.

      CORAM :
                                 HON'BLE MR. JUSTICE DIPAK MISRA
                                 HON'BLE MR. JUSTICE SHIVA KIRTI SINGH


      For Petitioner(s)                 Mr. S.R. Singh, Sr. Adv.
                                        Mr. Avnish Singh, Adv.
                                        Mr. Yash Pal Dhingra, AOR

      For Respondent(s)


                             UPON hearing the counsel the Court made the following
                                                O R D E R

Heard Mr. S.R. Singh, learned senior counsel for the petitioners.

In this writ petition, the petitioners, apart from other reliefs, have prayed for the following reliefs:-

“(a) Issue a writ, order or direction in the Signature Not Verified nature of madamus, commanding the respondents to Digitally signed by GULSHAN KUMAR ARORA ensure the free and compulsory education to each and every CWSN (Child with Special Need)/Disabled Date: 2016.03.09 12:55:29 IST Reason:
Children as per the Rules, Regulation and Schemes stated above by initiating the process of appointment of Special Teachers as per the Teacher-Pupil ratio i.e. 1:5; and/or, WP 132/2016 2
(b) Issue a writ, order or direction in the nature of mandamus, commanding the respondents to reserve and create, at least two posts or minimum number of posts in each and every schools of the Country/State, as this Hon'ble Court may deem fit in the interest of complete justice for CWSN (Child with Special Need/Disabled Children.” Regard being had to the assertions made in the writ petition and considering the specific prayers made in the prayer clause, issue notice, returnable within six weeks.

Dasti, in addition, is permitted.

              (Chetan Kumar)                   (H.S. Parasher)
               Court Master                      Court Master