Allahabad High Court High Court

Brijendra Kumar Pandey vs State Of U.P. Thru Secy. Sec. … on 29 July, 2010

Allahabad High Court
Brijendra Kumar Pandey vs State Of U.P. Thru Secy. Sec. … on 29 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 730 of 2008

Petitioner :- Brijendra Kumar Pandey
Respondent :- State Of U.P. Thru Secy. Sec. Education & 4 Ors.
Petitioner Counsel :- Umesh Chandra Pandey,K.K,Singh
Respondent Counsel :- Cs..C.,M.S.Rathaore

Hon'ble Satyendra Singh Chauhan,J.

Counter affidavit on behalf of opposite party no.5 filed today is taken on
record.

Heard learned counsel for the petitioner and learned Standing Counsel.

The Committee of Management has proceeded to appoint a candidate from
direct recruit quota whereas out of five vacancies four clerks are working
from direct recruitment quota and the quota of promotion is 50%. In these
circumstances, appointment of opposite party no.5 appears to be wholly
illegal and without authority of law.

Considering the aforesaid fact, appointment of opposite party no.5 is hereby
put in abeyance and he shall not be permitted to work in the Institution.

Order Date :- 29.7.2010
RBS/-