Court No. - 38 Case :- WRIT - A No. - 3507 of 2010 Petitioner :- Smt. Vimla Verma Respondent :- State Of U.P. & Others Petitioner Counsel :- K.M. Rai,Amit Manohar Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Learned counsel for the petitioner contends that the petitioner was
placed at serial no.1 in the merit list whereas the respondent no.4 was
at serial no.2 yet the appointment has been offered to the said
respondent against the claim of the petitioner.
A complaint was made by the petitioner to the competent authority and
queries were made with regard to the engagement of the respondent
no.4 but no decision has been taken as yet.
This writ petition is disposed of with a direction to the respondent no.2 to
pass an appropriate order in accordance with law keeping in view the
aforesaid claim and after giving opportunity to the respondent no.4
within a period of 3 months from the date of production of a certified
copy of this order before him.
Order Date :- 27.1.2010
mna