Allahabad High Court High Court

Daya Shanker & Another vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Daya Shanker & Another vs State Of U.P. & Others on 12 January, 2010
Court No. - 26

Case :- WRIT - A No. - 1005 of 2010

Petitioner :- Daya Shanker & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ravi Pratap
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

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

The limited prayer made in the present writ petition is that in spite
of sending all the relevant papers relating to the appointment of the
petitioners by the Principal of the institution to the District
Inspector of Schools, the District Inspector of Schools has not
taken any decision and the effect of the aforesid inaction of the
District Inspector of Schools is that the salary to the petitioners is
not being paid. The petitioners again on 15.12.2009 made an
applciation before the District Inspector of Schools i.e. repsodnent
no.3 to take a decison but no action has been taken and the orders
have not yet been passed.

In such circumstances after hearing the learned counsel for the
parties this writ petition is being disposed of finally directing the
respondent no.3 to pass appropriate orders relating to grant of
financial approval relating to the appointment of the petitioners 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 :- 12.1.2010
V.Sri/-