Allahabad High Court High Court

Arvind Kumar vs State Of U.P. And Others on 4 February, 2010

Allahabad High Court
Arvind Kumar vs State Of U.P. And Others on 4 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5959 of 2010

Petitioner :- Arvind Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Kuldip Singh Yadav
Respondent Counsel :- C.S.C.,D. D. Chauhan,R. P. Shukla

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioner and learned Standing Counsel.

Petitioner seeks appointment on the post of Shiksha Mitra. On the basis of
advertisement, merit list was prepared and name of petitioner is at Serial
No.1 in the seniority list dated 3.1.2009 but in spite of aforesaid fact,
petitioner has not been given appointment and persons who are below in merit
list has been given appointment. To that effect petitioner has given a
representation to relevant authority but nothing has been done. Hence, the
present writ petition.

In such circumstances, this writ petition is being disposed of finally directing
respondent No.2 i.e. District Magistrate, Mainpuri to consider and decide
representation filed by petitioner strictly in accordance with law by a reasoned
and speaking order within a period of six weeks from the date of production
of certified copy of this order.

With these observations the writ petition is disposed of, however, without
imposing any cost.

Order Date :- 4.2.2010
SKD