Allahabad High Court High Court

Archana Devi vs State Of U.P. And Others on 24 June, 2010

Allahabad High Court
Archana Devi vs State Of U.P. And Others on 24 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36527 of 2010

Petitioner :- Archana Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashutosh Kumar
Respondent Counsel :- C.S.C.,Anuj Kumar,Bhairam Ram Maurya

Hon'ble Pankaj Mithal,J.

The petitioner was selected and appointed to function as Shiksha Mitra in
October, 2004. She had been working ever since then. But for some time due
to typhoid she could not attend her duties and now she is not being allowed to
resume her duties.

It is submitted that the services of the petitioner have not been terminated and,
therefore, the respondents cannot refuse to take work from the petitioner.

The petitioner in this connection has submitted a representation to the Basic
Shiksha Adhikari. However, the appropriate authority to look into the
grievance of the petitioner is the District Magistrate who is the President of
the District Level Committee.

In view of aforesaid facts and circumstances, since the matter requires
consideration of factual aspects, the writ petition is disposed of with the
liberty to the petitioner to raise her grievance by means of a representation
within two weeks from today before the District Magistrate, respondent no.4
who shall consider and decide the same as expeditiously as possible,
preferably within a period of six weeks thereafter.

Order Date :- 24.6.2010
BK