Court No. - 23 Case :- SERVICE SINGLE No. - 8297 of 1993 Petitioner :- Mirizul Haq And Another Respondent :- Disst.Basic Education Officer Faizabad Petitioner Counsel :- Avinash Kumar Verma,Avnish Kumar Singh,R K Chaudhary,S.S. Rathore Respondent Counsel :- C.S.C,M A Fareedi,Vinaijeet Lal Verma Hon'ble Shabihul Hasnain,J.
List has been revised.
Heard Sri Avanish Kumar Singh, learned counsel for the petitioner while
there is nobody appearing for the opposite parties.
The case of the petitioner is that his services have been illegally terminated
without following the rules. No notice was served to him ever. It was an oral
termination. Counter affidavit has been filed in which it has been stated that it
was a case where termination order was passed after the resolution of the
committee of management.
Petitioner counsel disputes the fact and argues that even if the contention of
the opposite parties are to be taken as true, the legal requirement under the
rules have not been followed. He has informed that he is a permanent
employee and no approval was ever sought from the Inspector, Urdu and Arbi
Madarsa, Allahabad hence the order even if passed by the committee of
management is totally illegal.
List this case in the next week when Mr. M.A.Faridi shall give specific reply
as to why the services of the petitioner can be terminated without following
the rules and why the orders of the writ Court have not been complied with till
date.
Order Date :- 4.1.2010
RKM.