Allahabad High Court High Court

Smt. Rekha Solanki vs State Of U.P. And Others on 6 July, 2010

Allahabad High Court
Smt. Rekha Solanki vs State Of U.P. And Others on 6 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38440 of 2010

Petitioner :- Smt. Rekha Solanki
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Petitioner was one of the candidates for selection on the post of Anganwari
Karyakatri, which was held in 2007. According to petitioner, she was at Serial
No.1 in the merit list, but reasons best known to the respondent, no
appointment letter has been given to her in spite of repeated requests and
representation submitted to the various authorities. Subsequently, petitioner
sought an information under the Right To Information Act and by letter dated
15.04.2010, it was informed that as about two years have lapsed, therefore,
now it is not possible to issue an appointment letter. According to the
petitioner, said selection has not yet been cancelled, therefore, it is an
obligation upon the authority concerned to issue an appointment letter to her.

After considering the submissions of the parties, I am of the opinion that these
are the questions which are factual in nature and can only be considered and
decided by the competent authority i.e. District Magistrate (respondent No.2).
Therefore, this writ petition is being disposed of finally directing the
respondent No. 2 to consider the claim of the petitioner by a speaking and
reasoned order within a period of two months from the date of production of
certified copy of the order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 6.7.2010
NS