Allahabad High Court High Court

Manjeet Singh S/O Sri Jagat Singh … vs State Of U.P.Through Its … on 2 February, 2010

Allahabad High Court
Manjeet Singh S/O Sri Jagat Singh … vs State Of U.P.Through Its … on 2 February, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 18 of 2010

Petitioner :- Manjeet Singh S/O Sri Jagat Singh Inre Sers 3762-2001
Respondent :- State Of U.P.Through Its Secretary Education And Others
Petitioner Counsel :- Rajiv Srivastava 'Raja',Manoj Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the learned counsel for the appellant Sri Rajiv Srivastava and Sri Satish
Chandra for respondent nos. 3 and 4.

There is nothing on record to indicate that the appellant was ever appointed in
accordance with the Rules on the post of Assistant Teacher and, of course,
there is no financial approval granted by the District Inspector of Schools at
any point of time nor he has been paid any salary.
That being so, we do not find any illegality in the order passed by the learned
Single Judge.

The special appeal is dismissed.

Order Date :- 2.2.2010
Sachin