Court No. - 6 Case :- SERVICE SINGLE No. - 5383 of 2010 Petitioner :- Ram Prakash Singh Respondent :- State Of U.P.Through Principal Secy.Panchayati Raj Lucknow Petitioner Counsel :- Dr.L.P.Mishra,Abhishek Misra Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard Dr. L.P. Misra, learned counsel for the petitioner and learned Standing
counsel for the opposite parties.
Petitioner is working as Assistant Development Officer (Panchayat). Vide
order dated 20th July, 2010 the District Magistrate, Gonda has passed certain
orders which has taken away some powers of the petitioner. Petitioner is
aggrieved by the same. This matter is administrative in nature. However,
petitioner has made out a case that this is discriminatory and also not in public
interest.
Be that as it may, this Court will not interfere in such matters and pass any
administrative directions at the district level. However, this is a fit case where
the petitioner should be allowed to make a representation to the higher
authority i.e. Principal Secretary (Panchayati Raj)-the opposite party No.1,
bringing all the facts and the grievances to his knowledge as mentioned in the
writ petition.
Accordingly, the opposite party No.1 is directed to look into the matter and in
case the representation is filed by the petitioner the same shall be decided by
passing a speaking and reasoned order within one month from the date a
certified copy of this order along with fresh representation is placed before
him and the decision so taken shall be communicated to the petitioner also.
With these observations and directions the petition stands disposed of.
Order Date :- 3.8.2010
RKM.