Court No. - 26 Case :- WRIT - A No. - 1139 of 2010 Petitioner :- Ajay Kumar Saxena & Others Respondent :- Union Of India & Others Petitioner Counsel :- U.K. Saxena Respondent Counsel :- A.S.G.I.,C.S.C./2010/941 Hon'ble Shishir Kumar,J.
Heard Sri U.K.Saxena, learned counsel for petitioners and Learned Standing
Counsel.
This writ petition has been filed for a writ of mandamus commanding
respondents to appoint petitioners against the vacant post lying in the
Government Polytechnic Bijnore or any other Polytechnic where the posts
already lying vacant.
Admittedly, petitioners were engaged on contract basis from time to time in
the institution. Now their period of contract has come to an end. Only
contention of petitioners is that there are various vacancies, therefore, they are
entitled to get appointment is not acceptable to the Court. Admittedly,
appointment of petitioners were on contract basis. It is not a case were
appointment of petitioners on contract basis is in a particular scheme and the
said scheme is still continuing. The respondents’ organization is a government
organization and no mandamus can be issued to such authority to give an
appointment to petitioners on contract basis.
The writ petition is devoid of merits and is hereby dismissed, however,
without imposing any cost.
It is, however, open to petitioners to approach the authorities for their
grievances.
Order Date :- 12.1.2010
SKD