CourtNo.-38
Civil Misc. Writ Petition No. 1156 of 2010.
Raghuraj Singh & others ....Petitioners.
Versus
State of U.P. & others ....Respondents.
Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and Sri A.K.
Pandey, learned counsel for the respondents.
The petitioner contends that as a matter of fact in view of
the order of the Chief General Manager dated 17th December,
2007, the petitioners could not have been posted as storekeeper
as has been done in the present case under the impugned order
dated 5.11.2009. Learned counsel for the petitioners contends
that in view of the aforesaid position the petitioners have been
appointed as assistant field supervisors. According to the duties
and responsibilities as assigned, the petitioners in the absence of
training as a store keeper could not have been entrusted with
such duties.
I have perused annexure no.1 to the writ petition which
indicates the nature of duties and responsibilities of a field
supervisor. The condition nos.17 and 19 are reproduced below:-
“17- nqX/k mRikndksa ds i’kqvksa ds uLy lq/kkj o LokLF; j{kk gsrq nqX/k la?k }kjk
lapkfyr nqX/k mRiknu c`f) dk;Zdzeksa dks izHkkoh <ax ls ykxw djkus esa visf{kr
;ksxnku djuk rFkk la?k ds i'kq fpfdRldksa] lfefr ds lfpoksa ,oa mRikndksa ds e/;
mfpr leUo; cuk;s j[kus dh Hkwfedk fuHkkukA
19- vU; ,sls lHkh dk;ksZa es lg;ksx djuk tks fd lgdkjh vkUnksyu dh lQyrk
ds fy;s vko';d gks vFkok lgdkjh nqX/k la?k }kjk funsZf'kr gksA"
A perusal thereof indicates that the field supervisors have to
carry out such work within the field area which may be necessary
for enhancing the co-operative movement and also for the milk
2
development programme.
Learned counsel for the respondent contends that the petitioners
have to perform the additional duties of supply of veternary medicines
etc. which also forms part of the duties, therefore, the petitioner can not
say that the petitioner is not entitled to perform the duties assigned.
Having perused the said guidelines framed the impugned order
does not suffer from any legal infirmity. There is no merit in the writ
petition and is accordingly dismissed.
Order Date :- 12.1.2010
Shiraz