Allahabad High Court High Court

Smt. Soni Mourya vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Smt. Soni Mourya vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41528 of 2010

Petitioner :- Smt. Soni Mourya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. N. Yadav
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

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

The petitioner is aggrieved by the appointment of respondent no.5
on the post of Aanganbadi Karyakartri in view of the fact that the
petitioner according to the G.O. has a right to be considered under
25% quota reserved for the post of Aanganbadi Sahayika having a
satisfactory service of 5 years. The petitioner in spite of the
eligibility, has not been considered and respondent no.5 has been
given appointment. Immediately the petitioner approached the
relevant authority for her grievance stating all the facts but the
respondents have not taken any decision up till date.

In view of the aforesaid fact, as submitted by the petitioner, this
writ petition is being disposed of finally directing respondent no.2
to consider the claim of the petitioner according to law by a
speaking and reasoned order within a period of two months from
the date of production of certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 20.7.2010
V.Sri/-