Allahabad High Court High Court

Zaki Haider vs State Of U.P. Through Principal … on 15 July, 2010

Allahabad High Court
Zaki Haider vs State Of U.P. Through Principal … on 15 July, 2010
Court No. - 6

C.M.Application No.68073 (W) of 2010

                Inre:

Case :- SERVICE SINGLE No. - 4414 of 2010

Petitioner :- Zaki Haider
Respondent :- State Of U.P. Through Principal Secy. Lok Nirman
Vibhag
Petitioner Counsel :- A.M.Tripathi
Respondent Counsel :- C.S.C.


Hon'ble Shabihul Hasnain, J.

This application has been filed for correction of the order dated
5.7.2010.

Application is allowed.

Necessary corrections made.

Corrected order is as follows:

Hon’ble Shabihul Hasnain, J.

Heard learned counsel for parties and perused the record.
By means of this writ petition, the petitioner has prayed for a writ
in the nature of mandamus commanding the opposite parties to
consider and promote the petitioner on the post of Work Agent
from the post of Helper since the date his juniors were promoted to
the said post and to pay all other consequential service benefits to
the petitioner of the said post.

Submission of learned counsel for petitioner is that initially the
petitioner was appointed as Helper on 01.10.1987 on daily wage
basis. Petitioner is quite eligible for promotion on the post of Work
Agent.

Petitioner, in order to ventilate his grievance, made several
representations to the authorities concerned and lastly he made
representation on 22.12.2009 (Annexure No. 5) but nothing has
been done so far.

Learned counsel for the petitioner seeks liberty to make
representation to the opposite party no. 2 and prays that the interest
of justice would be served if a direction is issued to the opposite
party no. 2 to consider and decide the representation of the
petitioner within a time frame.

Learned Standing Counsel has no objection to this prayer of the
petitioner’s counsel.

Without entering into merits of the case, this Writ Petition is,
therefore, disposed of with the liberty to the petitioner to make a
representation afresh to the opposite party no. 2 within a period of
one week from today and Opposite Party No. 2 is directed to
consider and decide the representation of the petitioner by a
speaking and reasoned order within the period of six weeks from
the date of production of a certified copy of this order and the
order so passed, be also communicated to the petitioner.

Order Date :- 15.7.2010
Sadiq/RKM.