Court No. - 26 Case :- WRIT - A No. - 5689 of 2010 Petitioner :- Smt. Jilebiya Devi & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- S.B. Singh Respondent Counsel :- C.S.C.,K.S. Kushwaha Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioners and learned Standing Counsel.
Petitioner No.2 is seeking appointment in lieu of death of his father, who was
working as an Assistant Teacher. Admittedly, petitioner No.2 is adopted son
of petitioner No.1 and deceased (Ram Parikha Yadav). The adoption deed
shown by petitioners, copy of which is annexed as Annexure-4 to the writ
petition, is a document on 50 rupees stamp. It is not in accordance with the
Rules issued by the competent authority i.e. District Judge. In such situation,
petitioner No.2 cannot claim appointment under the Dying In Harness Rules,
being a dependent of Sri Ram Parikha Yadav.
The writ petition is devoid of merits and hereby dismissed.
No order as to costs.
Order Date :- 4.2.2010
NS