Court No. - 30 Case :- WRIT - A No. - 30927 of 2007 Petitioner :- Satyendra Pratap Mishra Respondent :- State Of U.P. And Others Petitioner Counsel :- S.P. Pandey Respondent Counsel :- C.S.C.,I.R.Singh,P.C. Shukla Hon'ble Amreshwar Pratap Sahi,J.
Heard Sri S.P. Pandey learned counsel for the petitioner, learned
Standing Counsel for the respondents No. 1 to 6 and Sri Indra Raj Singh
heard on behalf of the Joint Secretary, Uttar Pradesh Madhyamik
Shiksha Sangh, Kanpur Nagar who has filed an impleadment
application.
It has been brought to the notice of this Court that the petition filed by
the Madhyamik Shiksha Sangh has been disposed of on 23rd April,
2010 being Writ Petition No. 5200 of 2007.
In the light of the said judgment, the matter has now been examined by
the competent authority with regard to the claim or otherwise of the
entitlement of the petitioner or such similarly situate employees.
In this view of the matter, the writ petition stands disposed of with liberty
to the petitioner to approach the competent authority who shall proceed
to consider the claim of the petitioner as well while proceeding to decide
the matter in terms of the judgment dated 23.4.2010 in case the same
has not already been decided.
The writ petition is disposed of.
Order Date :- 20.7.2010
Sahu