Court No. - 26 Case :- WRIT - A No. - 5743 of 2010 Petitioner :- Ashok Kumar Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Indra Raj Singh Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard Sri I.R. Singh, learned counsel for the petitioner and the
learned Standing Counsel.
The petitioner who is working on the post of Trade Teacher from
2007 was not being permitted to sign the attendance register, as
such he approached the District Inspector of Schools and
subsequently, the Director of Education. The Director of
Education has directed the District Inspector of Schools to take a
decision. On the basis of the aforesaid directions, the District
Inspector of Schools by order dated 10.9.2009, Annexure-7 to the
writ petition has taken a decision and directed the Principal /
Manager of the institution to permit the petitioner to sign as well
as for the purpose of payment of salary. The petitioner submits that
in spite of the aforesaid order, nothing has been done and the
petitioner is not being permitted to sign the attendance register.
In such circumstances, after hearing the learned counsel for the
parties, this writ petition is being disposed of finally directing the
District Inspector of Schools, respondent no.3 to see that his order
is complied with within a period of one month from the date of
production of certified copy of the order and the petitioner is
permitted to sign the attendance register unless and until there is
other legal impediment.
The writ petition is disposed of accordingly.
No order is passed as to costs.
Order Date :- 4.2.2010
V.Sri/-