Allahabad High Court High Court

Girija Shanker Dwivedi vs D. I. O. S. And Others on 23 July, 2010

Allahabad High Court
Girija Shanker Dwivedi vs D. I. O. S. And Others on 23 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42809 of 2010

Petitioner :- Girija Shanker Dwivedi
Respondent :- D. I. O. S. And Others
Petitioner Counsel :- Chandrachud Pandey,G. K. Mishra
Respondent Counsel :- C. S. C.,C. N. Tripathi

Hon'ble Arun Tandon,J.

Admittedly the respondents no. 05 to 08 are working and are
getting salary because of the interim order passed in writ
petitions filed by them before the Lucknow Bench of this
Court as disclosed in paragraphs 6, 7, 8 and 9 to the present
writ petition.

In view of the aforesaid the writ petitioner is held to be
misconceived. Petitioner may get himself impleaded in the
aforesaid pending writ petitions before the Lucknow Bench
and bring to the knowledge of the Court, the true legal and
factual position with regard to the ad hoc appointment against
the available vacancies in the institution. It is also open for
the petitioner to demonstrate before the Lucknow Bench of
this Court that the said respondents are not entitled to salary
under law.

Writ petition is dismissed with the said observations.
Dated : 23.07.2010
VR/42809/10