Allahabad High Court High Court

Satya Prakash Pandey vs State Of U.P. on 18 January, 2010

Allahabad High Court
Satya Prakash Pandey vs State Of U.P. on 18 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1703 of 2010

Petitioner :- Satya Prakash Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Kumar Pandey
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner claims that he is at serial No.21 of the wait list of general
category candidates. There are 178 posts which are still unfilled and,
therefore, the petitioner contends that he can be accommodated but the
respondents had not afforded appointment to the petitioner so far.

Let the claim of the petitioner be examined by the respondent No.2, who
shall proceed to consider the claim of the petitioner and pass an
appropriate order in accordance with law as expeditiously as possible
preferably within a period of 3 months from the date of production of a
certified copy of this order before him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 18.1.2010
Irshad