Allahabad High Court High Court

Bahadur Singh vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Bahadur Singh vs State Of U.P. & Others on 4 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5748 of 2010

Petitioner :- Bahadur Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Prashant K. Lal
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioner and learned Standing Counsel.

Petitioner who is working as Class IV employee is entiteld to be promoted in
Class III on the basis of retirement of one Dariyab Singh, who was working as
Assistant Clerk, though name of petitioner should have been sent by
Committee of Management to District Inspector of Schools but no action has
been taken.

In such situation, petitioner has approached respondent Nos. 2 and 3 regarding
his promotion but no action has been taken. Hence, the present writ petition.

In such circumstances, this writ petition is disposed of finally directing
respondent No.2 i,e. District Inspector of Schools, Mathura, to take immediate
action upon representation filed by petitioner for the purposes of promotion
and will pass a detailed and reasoned order strictly in accordance with law
within a period of six weeks from the date of production of certified copy of
this order.

No order as to costs.

Order Date :- 4.2.2010
SKD