Allahabad High Court High Court

Pankaj Kumar vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Pankaj Kumar vs State Of U.P. And Others on 13 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40038 of 2010

Petitioner :- Pankaj Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mohammad Irfan
Respondent Counsel :- C. S. C.,Mahesh Narain Singh

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and the learned
Standing Counsel.

On the basis of advertisement for the post of Gram Panchayat
Sewak on contract basis, a merit list was prepared. As the
candidate at serial no.1 has refused to take the appointment, the
recommendation of person at serial no.2 has been made. The
petitioner submits that he cannot be given appointment in view of
the fact that his mother is member of Gram Panchayat. In case the
petitioner is having such objection or this is the fact, he can make
an objection before the District Magistrate within a period of two
weeks. If such representation is filed, that may be considered by
respondent no.2 within a period of one moth from the date of
production of certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 13.7.2010
V.Sri/-