Allahabad High Court High Court

Brajesh Kumar Yadav vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Brajesh Kumar Yadav vs State Of U.P. & Others on 13 January, 2010
Court No. - 26

Case :- WRIT - A No. - 1560 of 2010

Petitioner :- Brajesh Kumar Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.N. Rai
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard Sri K.N.Rai, learned counsel for the petitioner and the
learned Standing Counsel.

The petitioner’s father, who was working as Class-IV employee in
the institution, died in harness. The petitioner submitted an
applicaiton for appointment under the Dying in Harness Rules as
Class-IV employee, but the respodnents has not considered the
claim of the petitioner and has not passed any order.

In such circumstances the present writ petition is being disposed of
finally directing respondent no.2 to cosnider the claim of the
petitioner for appointment under the Dying in Harness Rules
strictly in accordance with law and pass a detailed and reasoned
order after affording opportunity to the petitioner within a period
of two months from the date of production of certified copy of this
order before him.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 13.1.2010
V.Sri/-