Allahabad High Court High Court

Smt. Rekha Shukla vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Smt. Rekha Shukla vs State Of U.P. And Others on 2 August, 2010
Court No. - 18

Case :- WRIT - A No. - 44978 of 2010

Petitioner :- Smt. Rekha Shukla
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rohit Verma
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Husband of the petitioner, namely, Narendra Kumar Shukla, was an
employee of Uptron Digital System Ltd. Lucknow, which a company in
incorporated under the Companies Act. He was sent on deputation to the
office of the District Basic Education Officer, Chitrakoot. Narendra Kumar
Shukla is stated to have expired while on deputation. Petitioner, wife of
Narendra Kumar Shukla has set up a claim for compassionate appointment.
Hence the present writ petition.

No Government order or statutory provisions could be referred where-under
such compassionate appointment can be claimed.

In such circumstances, no mandamus as prayed for can be issued. However,
petitioner is at liberty to represent his grievances by way of representation
before respondent no. 4, who shall take appropriate decision in accordance
with law at the earliest.

The present writ petition is dismissed subject to the observations made above.

(Arun Tandon, J.)

Order Date :- 2.8.2010
Sushil/-