Court No. - 22 Case :- SERVICE SINGLE No. - 4925 of 2010 Petitioner :- Sanjay Kumar Respondent :- State Of U.P. Through Secy.Dept.Of Secondary Edu Lucknow Petitioner Counsel :- Vinod Kumar Singh Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
The present petition has been filed with the prayer that although papers have
been forwarded to the DIOS in regard to approval of petitioner’s appointment
on Class-IV post on 11.1.2010, but the DIOS has failed to take any decision
up till now in respect of the aforesaid appointment.
Submission of learned counsel for the petitioner is that appointment of the
petitioner has been made in accordance with law and no illegality can be
attributed to it and there was proper advertisement and the selection has
proceeded in accordance with law, but the DIOS has failed to carry out his
duties.
Considering the aforesaid facts, the writ petition is disposed of finally with the
direction that the DIOS will take a decision in regard to approval of the
petitioner’s appointment within a period of six weeks from the date a certified
copy of this order is produced before him.
Petition is disposed of finally.
Order Date :- 21.7.2010
Rao/-