Court No. - 23 Case :- SERVICE SINGLE No. - 8080 of 2009 Petitioner :- Talukdar Singh Respondent :- State Of U.P. ,Thu. Principal Secretary, Basic Education Petitioner Counsel :- P.N. Singh Kaushik Respondent Counsel :- C.S.C.,R.P. Verma Hon'ble Shabihul Hasnain,J.
Sri R.P. Verma learned counsel for the Basic Shiksha Adhikari,
Ambedkar Nagar says that the Additional Director (Basic) is
getting the appointment letters verified of all the teachers after the
institutions have come on grant-in-aid in 2006. The case of the
petitioner is also under scrutiny. At this moment he is not in a
position to give a positive statement about the veracity of the
appointment of petitioner. The petitioner counsel on the other hand
has drawn the attention of the court towards the letter written by
the Basic Shiksha Adhikari to the Additional Director (Basic)
whereby an approval has been given to the petitioner.
Since the BSA, Faizabad is not an authority, no instructions has
come from him.
Learned Standing Counsel is directed to enquire from the
Additional Director (Basic) the correct facts and inform this court
on 25.1.10 positively and file counter affidavit.
List this case on 25.1.10 as fresh.
Sri R.P. Verma shall also come up with instructions positively on
25.1.10.
In absence of clear instructions the court shall proceed to pass
appropriate orders.
Order Date :- 7.1.2010
Om.