Allahabad High Court High Court

Rajeev Kumar Rai vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Rajeev Kumar Rai vs State Of U.P. & Others on 13 January, 2010
Court No. - 26

Case :- WRIT - A No. - 1574 of 2010

Petitioner :- Rajeev Kumar Rai
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anand Kumar Pandey
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard Sri A.K. Pandey, learned counsel for the petitioner and the
learned Standing Counsel.

On the basis of retirement of one Vir Bahadur Singh a vacancy has
taken place and in pursuance of the advertisement, the petitioner
was found fully eligible to be appointed on the post and was
appointed and is working on the said post. The papers relating to
the approval of appointment for the purpose of financial approval
has also been submitted to the District Inspector of Schools but no
orders have been passed. The petitioner has already approached
the relevant authority but up till date no order has been passed. The
last representation submitted by the petitioner to this effect is dated
28.7.2009, Annexure-11 to the writ petition.

In such circumstances this writ petition is being disposed of
directing respodnent no.3 to pass appropriate orders relating to the
appointment of the petitioner for the purpose of payment of salary
and pass a detailed and reasoned orders strictly in accordance with
law within a period of two months from the date of production of
certified copy of this order before him.

The writ petition is disposed of accordingly.

No order is passedas to costs.

Order Date :- 13.1.2010
V.Sri/-