Court No. - 18 Case :- WRIT - A No. - 42106 of 2010 Petitioner :- Chandan Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Rajesh Mishra Respondent Counsel :- C. S. C. Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
Petitioner claims to have been appointed on compassionate ground as class IV
employee on fixed pay under the order of the District Inspector of Schools,
Agra dated 15th February, 1996 in accordance with the Government Order
applicable for the purpose dated 23rd March, 1990. It is stated that on 30th
January, 1996, various posts of Class IV employees were created in
Parishidiya Vidyalayas for adjustment of such compassionate appointees. It is
further contended that despite the aforesaid, petitioner has not been offered
appointment against substantive vacancy nor his adjustment has been
directed. Petitioner is stated to have been appointed against a regular post only
in the year 2005, when he should have been regularized in the year 1996
itself. Hence the present writ petition.
I am of the considered opinion that the grievance of the petitioner needs
immediate attention of respondent no. 2.
Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating his grievances, supported by
such documents as may be advised, before respondent no.2, within two weeks
from today, along with a certified copy of this order. On such representation
being made, respondent no.2 shall consider and decide the same, in
accordance with law, by means of a reasoned speaking order, preferably
within four weeks from the date the representation is made.
(Arun Tandon, J.)
Order Date :- 21.7.2010
Sushil/-