Allahabad High Court High Court

Alok Kumar Singh vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Alok Kumar Singh vs State Of U.P. & Others on 19 January, 2010
Court No. - 38

Case :- WRIT - A No. - 2251 of 2010

Petitioner :- Alok Kumar Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manish Dev Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner’s father died in 1992. The petitioner has claimed
compassionate appointment under the Dying-in-Harness Rules,1974.

It has now well settled by the Apex Court that such a claim cannot be
accepted after expiry of five years unless and until a request has been
made before the State Govt. for relaxation the aforesaid period.

Learned counsel for the petitioner contends that the Director, Local
Bodies has made a request to the State Govt. vide letter dated
17.9.2007 for relaxing the said period but till date no orders have been
passed.

The petitioner may approach the respondent no.1 for the redressal of
his grievances who shall pass an appropriate order as expeditiously as
possible preferably within a period of 3 months from the date of
production of a certified copy of this order before him.

The writ petition stands disposed of accordingly.

Order Date :- 19.1.2010
mna