Allahabad High Court High Court

Jasbeer vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Jasbeer vs State Of U.P. & Others on 4 January, 2010
Court No. - 18

Case :- WRIT - A No. - 71666 of 2009

Petitioner :- Jasbeer
Respondent :- State Of U.P. & Others
Petitioner Counsel :- C.K. Jha
Respondent Counsel :- C.S.C.,D.S. Srivastava,Mahesh Narain Singh,V.K.
Singh

Hon'ble Sudhir Agarwal, J.

Aggrieved by the appointment of respondent no. 6 on the post of Shiksha
Mitra in Primary School, Mazra Akberpur Daulatabad (Dhimar Gutiya) Tehsil
Aovla, District Bareilly, the petitioner has already approached the District
Magistrate by his representation dated 31.1.2009 in view of Government
Order dated 24.4.2006 which provides that if there is any grievance regarding
selection and appointment of Shishka Mitra, the District Magistrate is the
competent authority to look into such grievance and pass appropriate orders at
the first stage. The grievance of the petitioner is that till date no order has
been by the District Magistrate on the petitioner’s aforesaid representation.
Learned Standing Counsel fairly submitted that in case such a representation
is pending, the same shall be considered and decided by the District
Magistrate concerned expeditiously, to which Sri D.S. Srivastava, learned
counsel appearing for respondent no. 5 did not object.
In view of the above statement made by learned Standing Counsel and
looking to the facts and circumstances of the case, without expressing any
opinion on the merits of the case, the writ petition is disposed of with the
direction to respondent no. 2 to consider the decided petitioner’s aforesaid
representation in accordance with law by passing a reasoned and speaking
order within a period of two months from the date of production of a certified
copy of this order along with the copy of the aforesaid representation before
him.

Dt. 4.1.2010
PS-71666/09