Court No. - 22 Case :- SERVICE SINGLE No. - 4752 of 2010 Petitioner :- Rekha Verma Respondent :- Secretary U.P. Basic Shiksha Parishad Allahabad And Ors. Petitioner Counsel :- S.N.Singh Gaherwar Respondent Counsel :- C.S.C.,J.P.Maurya,Prashant Arora Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Notice on behalf of opposite party no.1 has been accepted by Sri J.P. Maurya,
while notice on behalf of opposite party no.2 has been accepted by the learned
Standing Counsel and notice on behalf of opposite parties no.3 to 5 has been
accepted by Sri .Prashant Arora, who pray for and are granted four weeks’
time to file counter affidavit. Two weeks thereafter is allowed to the counsel
for the petitioner for filing rejoinder affidavit.
List thereafter.
I have gone through the impugned order, from which it is evident that the
petitioner was asked to furnish an undertaking by way of affidavit and when
she failed to furnish the undertaking by way of affidavit her services have
been put to an end only on this score.
The petitioner has come forward by way of this petition and in this petition
she undertakes to present herself regularly for working and she has also
promised to attend the classes regularly.
In these circumstances, the operation of the order dated 4.1.2010 shall remain
stayed subject to the condition that the petitioner regularly attends the school.
Order Date :- 15.7.2010
Rao/-