Allahabad High Court High Court

Chandra Deo Ram & Another vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Chandra Deo Ram & Another vs State Of U.P. & Others on 19 January, 2010
Court No. - 18

Case :- WRIT - A No. - 1902 of 2010

Petitioner :- Chandra Deo Ram & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- O.P. Gupta
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The argument of Shri O.P. Gupta, learned counsel for the
petitioners is that the petitioners were not surplus teachers and
their names were not included in the original list of adjustment
dated 31.7.2009 prepared in pursuance to the Government Order
dated 15.7.2009.

In view of the submission made above, the petitioners may
approach respondent No.3 with regard to their grievances within a
period of three weeks from today, who shall pass appropriate
orders in accordance with law within a period of six weeks
thereafter.

Till such order are passed, the status quo with regard to the
working of the petitioners shall be maintained and they shall be
paid their salary as they were getting till now.

Learned Standing Counsel has appeared for respondent No.1 and 4
and Sri K.S. Kushwaha is present for respondent Nos. 2 and 3.

The writ petition is disposed of with the above observations.

Order Date :- 19.1.2010
S.S.