Allahabad High Court High Court

Km. Priya Singh vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Km. Priya Singh vs State Of U.P. & Others on 19 January, 2010
Court No. - 38

Case :- WRIT - A No. - 2134 of 2010

Petitioner :- Km. Priya Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B.D. Pandey,S.K. Dubey
Respondent Counsel :- C.S.C.,Anuj Kumar,J.K. Srivastava

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The contention of the petitioner is that with regard to non-payment as
against the work discharged on muster-roll, the petitioner had come up
before this Court by filing a Writ Petition No.63406 of 2009 which was
disposed of on 24.11.2009 with a direction to the Collector to take
appropriate action in the matter.

In between the Gaon Sabha has passed a resolution terminating the
engagement of the petitioner on 18.12.2009. Learned counsel contends
that this has been deliberately done by the Gaon Sabha in order to
dislodge the petitioner on absolutely erroneous facts and without
considering the explanation, which was submitted by her. The claim of
the petitioner is yet to be determined by the District Magistrate as
directed earlier.

In this view of the matter, the petitioner, if aggrieved by the resolution of
the Gaon Sabha, may approach the respondent No.2, who shall also
consider the aforesaid grievance and pass appropriate orders
simultaneously along with the claim of the petitioner that was directed to
be decided on 24.11.2009 after putting the Gram Panchayat through its
Gram Pradhan to notice. The order shall be passed within 6 weeks from
the date of production of a certified copy of this order before him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 19.1.2010
Irshad