Allahabad High Court High Court

Yandana Prasad And Others vs State Of U.P. And Others on 21 July, 2010

Allahabad High Court
Yandana Prasad And Others vs State Of U.P. And Others on 21 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42155 of 2010

Petitioner :- Yandana Prasad And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pramod Kr. Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

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

Petitioners seek quashing of the order of the District Basic Education Officer,
Kaushambi dated 13th May, 2010, whereby certain assistant teachers of
Parishidiya Vidyalayas have been promoted as head-masters. It is further
prayed that the respondents may be directed to consider the claim of the
petitioners for such promotion.

According to the petitioner, persons junior to the petitioners have been
granted promotion and there has been violation of reservation applicable.

I am of the considered opinion that the grievance of the petitioners can be
more appropriately examined by respondent no.2 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioners may make a representation, ventilating their grievances, supported
by such documents, as may be advised, before respondent no.2, within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.2 shall consider and decide the
same, in accordance with law, by means of a reasoned speaking order,
preferably within six weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 21.7.2010
Sushil/-