Allahabad High Court High Court

Vishwakarma Nath Mishra vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Vishwakarma Nath Mishra vs State Of U.P. & Others on 8 January, 2010
Court No. - 38

Case :- WRIT - A No. - 620 of 2010

Petitioner :- Vishwakarma Nath Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dinesh Chandra Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner was extended the benefit of compassionate appointment
as a collection Peon. Learned counsel contends that in view of the D.O.
letter dated 19.4.2006, he deserves to be appointed as collection Amin.

I have perused the impugned order which was passed in the year 2008.
The petitioner has come up before this Court after one and a half years,
for which there is no plausible explanation. Even otherwise, the
impugned order categorically records that the petitioner has already
extended the petitioner of compassionate appointment. There is no
provision which may improve the category of compassionate
appointment for the time being in force. This aspect of the matter has
been dealt with in the case of State of Rajasthan Vs. Umrao Singh,
(1994) 6 SCC 560 as followed in Santosh Singh Vs. State of U.P. and
others, 2007 (5) ADJ 371.

In view of the above, the writ petition is dismissed.

Order Date :- 8.1.2010
Irshad