Court No. - 18 Case :- WRIT - A No. - 1986 of 2010 Petitioner :- Dwarika Prasad Tripathi Respondent :- State Of U.P. & Others Petitioner Counsel :- Satyendra Narayan Singh,Sanjaymani Tripathi Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
Heard counsel for the parties.
Petitioner claims to be working as assistant teacher at the
institution Netaji Subhash Chandra Bosh Purva Madhyamik
Vidyalay, Tikar Ahirauli, Kushi Nagar. His grievance is that after
the institution has been brought in grant-in-aid, he has not been
paid salary.
The grievance of the petitioner involves consideration of factual
aspects and as such it would be appropriate for him to approach
the Basic Shiksha Adhikari, Kushi Nagar, respondent no.3 for
redressal of his grievance.
Learned Standing Counsel also submits that in case the petitioner
approaches respondent no.3, he will pass appropriate order within
a reasonable time.
In view of above facts and circumstances of the case, the writ
petition is disposed off with the consent of the parties and without
expressing any opinion on merit, with liberty to the petitioner to
file a comprehensive representation with regard non payment of
salary before the respondent no.3 within a period of two weeks
from today along with the certified copy of this order. In case any
such representation is filed, the respondent no.3 shall consider and
decide the same in accordance with law as expeditiously as
possible preferably within a period of 3 months by a reasoned
order.
Order Date :- 22.1.2010
AHN