Allahabad High Court High Court

Nirmala Devi And Another vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Nirmala Devi And Another vs State Of U.P. And Others on 2 August, 2010
Court No. - 38

Case :- WRIT - A No. - 44953 of 2010

Petitioner :- Nirmala Devi And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shailendra Sharma
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing Counsel.
Petitioners who are working on the post of Aagan Bari Sahayika claim that in
view of the advertisement dated 12th April, 2010 as in the block where the
petitioners are working, 10 vacancies have been declared, therefore, according
to the Government Order 25% of the vacancies have to be filled up amongst
the candidates who are working on the post of Aagan Bari Sahayika having
experience of five years with satisfactory work. Petitioners allege that they
have completed five years of service and therefore, according to the
Government order they are entitled to be considered for the post of Aagan
Bari Karyakatri in view of the vacancy advertised on 12th April, 2010. The
petitioners submitted an application to this effect before the respondent no. 2
but no decision has been taken. Hence this writ petition.
After considering the submission of learned counsel for the petitioners as
claim of the petitioners is still pending consideration and on the basis of the
advertisement dated 12th April, 2010 no final selection has been taken,
therefore, in my opinion it will be appropriate that the respondent no. 2 may
take a decision regarding promotion of the petitioner on the post of Aagan
Bari Karyakatri taking into the Government Order issued by the State
Government according to law, if possible, within a period of six weeks from
the date of production of certified copy of the order.
The writ petition is accordingly, disposed of.

No order is passed as to costs.

Order Date :- 2.8.2010
V.Sri/-