Allahabad High Court High Court

Manoj Kumar vs Distt. Magistrate & Others on 4 January, 2010

Allahabad High Court
Manoj Kumar vs Distt. Magistrate & Others on 4 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71608 of 2009

Petitioner :- Manoj Kumar
Respondent :- Distt. Magistrate & Others
Petitioner Counsel :- Amit Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner claims that he is at serial No.2 in the select list panel. His
name has been recommended on account of the fact that the candidate
at serial No.1 has refused to join. The petitioner has moved an
application before the Chief Development Officer, Mau, for his
engagement as Gram Rozgar Sewak.

In view of the submission raised in the writ petition, this writ petition is
disposed of with a direction that the petitioner shall approach the
respondent No.2, who shall consider the claim of the petitioner and pass
an appropriate order within 3 months from the date of production of a
certified copy of this order before him.

Order Date :- 4.1.2010
Irshad