Allahabad High Court High Court

Manoj Kumar & Others vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Manoj Kumar & Others vs State Of U.P. & Others on 2 February, 2010
Court No. - 26

Case :- WRIT - A No. - 4924 of 2010

Petitioner :- Manoj Kumar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dr. G.S.D. Mishra,R.K. Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing Counsel
appearing for the respondents.

The petitioners claim that they were appointed on contract basis on the post of
Chaukidar and subsequently their term was renewed for the year 2009-2010.
But, now the petitioners are not being permitted to work. Therefore, they have
approached the District Magistrate, but no action has been taken.

In such situation, this writ petition is being disposed of finally directing the
District Magistrate to consider the representation filed by the petitioners by
speaking and reasoned order within two months from the date of production
of cetified copy of this order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 2.2.2010
NS