Allahabad High Court High Court

Maan Ji Yadav & Another vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Maan Ji Yadav & Another vs State Of U.P. & Others on 13 January, 2010
Court No. - 26

Case :- WRIT - A No. - 1580 of 2010

Petitioner :- Maan Ji Yadav & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anil Bhushan
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioners and the learned
Standing Counsel.

This writ petition has been filed for issuing a writ of mandamus
commanding the respondents to take a decision regarding approval
in respect of appointment of the petitioners as Coass-IV employees
and further a direction to this effect regarding payment of salary.
The petitioners submit that they were appoitned after following the
proper procedure by the Principal of the instituiton and the
relevant papers were sent to the District Inspector of Schools for
granting approval for the purpose of payment of salary. To this
effect the Principal of the institution has sent a letter to the District
Inspector of Schools on 16.2.2009 and petitioners have also
approached by making representations to that effect. Copies of the
same have been annexed as Annexures-4 and 5 to the writ petition.
The petitioners submit that in spite of the aforesaid fact, though the
petitioners are working on the said post, but the salary to the
petitioners are not being paid due to inaction of respondent no.3.

In such circumstances, the writ petiton is being disposed of finally
directing respondent no.3 to take a decision strictly in accordance
with law relating to approval of appointment of the petitioners for
the purpose of payment of salary within a period of two months by
a speaking and reasoned order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 13.1.2010
V.Sri/-