Allahabad High Court High Court

Brijesh Kumar Dubey vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Brijesh Kumar Dubey vs State Of U.P. And Others on 10 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47022 of 2010

Petitioner :- Brijesh Kumar Dubey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Deepak Verma
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The petitioner, who claims to be appointed as Multi Purpose
Health Worker on temporary basis by the order dated 16th March,
1999, has filed this petition for a direction upon the respondents to
decide the representation filed by the petitioner for payment of
salary with effect from March 2008.

Learned Standing Counsel appearing for the respondents states
that the representation dated 19th June, 2010 filed by the petitioner
before the Chief Medical Officer, Mirzapur shall be decided
expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction to the Chief Medical Officer, Mirzapur to pass an
appropriate order on the representation filed by the petitioner
expeditiously, preferably within a period of three months from the
date a certified copy of this order is filed by the petitioner.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the Chief Medical Officer,
Mirzapur in accordance with law.

Order Date :- 10.8.2010
SK