Allahabad High Court High Court

Rakesh Kumar Sharma S/O Ram Sewak … vs State Of U.P. Thru Secy. Medical & … on 3 February, 2010

Allahabad High Court
Rakesh Kumar Sharma S/O Ram Sewak … vs State Of U.P. Thru Secy. Medical & … on 3 February, 2010
                                                       Court No. 24

                 Writ Petition No. 601 (SS) of 2010

Rakesh Kumar Sharma                        ...    Petitioner

                               Versus

State of U.P. and others                   ...    Opposite parties

                             -----------

Hon'ble Rajiv Sharma, J.

With the consent of learned counsel for the parties, the writ
petition is being disposed of at the admission stage itself.

Heard learned counsel for the petitioner and learned
Standing Counsel for the respondents.

The grievance of the petitioner is that inspite of the
recommendation of the Chief Medical Officer for appointment of
the petitioner on regular basis, the opposite party No.2 has not
taken any decision with regard to the regularization of the
petitioner.

Learned counsel for the petitioner submits that interest of
justice would suffice, if the opposite party no.2 is directed to
consider the claim of the petitioner for regularization on the post
of Driver as recommended by the Chief Medical Officer, to which
learned Standing Counsel has no objection.

In view of above, without entering into the merits of the
case, the writ petition is disposed of finally with a direction to the
opposite party No.2 to consider the claim of the petitioner for
regularization on the post of Driver as recommended by the Chief
Medical Officer in accordance with Rules, expeditiously, say, within
a period of three months from the date of receipt of a certified
copy of this order, by a speaking a reasoned order and
communicate the decision to the petitioner.

Dt. 3.2.2010
Lakshman/