Court No. - 26 Case :- WRIT - A No. - 41650 of 1992 Petitioner :- M.Singh & Another Respondent :- State Of U.P.& Others Petitioner Counsel :- S.K.Singh,D.K.Srivastava,P.K.Dubey,S. Niranjan,S.K.Pal,V.K.Singh,Y.S. Sachan Respondent Counsel :- S.C.,Rajesh K. Srivastava Hon'ble Shishir Kumar,J.
Heard the learned counsel for the petitioners and the learned
Standing Counsel.
The petitioners have approached this Court for quashing the order
dated 13.7.1992 by which the approval of appointment of the
petitioners has been disapproved on the ground that there is a ban
by the Director of Education. The petitioners filed a writ petition
before this Court and an interim order was granted on 10.11.1992.
The petitioners submit that on the basis of the interim order, the
petitioners are working on the post. Further it has been submitted
that the ban dated 31.8.1992 has already been quashed by this
Court.
In such sircumstances now the petitioners are entitled for
consideration for regularizationin in view of amendent of Section
33 (A)(b)(c) of Act no.V of 1982.
In such a situation, this writ petition is disposed of finally directing
the District Inspector of Schools, Jalaun to forward all the relevant
papers relating to the appointment of the petitioners to the
Regional Level Committee within one month from the date of
production of certified copy of the order and the Regional Level
Committee is further directed to pass appropriate orders regarding
consideration of the claim of the petitioners for regularization
strictly in accordance with law by a speaking order within two
months thereafter.
The writ petition is disposed of accordingly.
No order is passed as to costs.
Order Date :- 1.2.2010
V.Sri/-