Allahabad High Court High Court

Chandra Shekhar Tiwari Others vs The Collector Ghazipur And Others on 26 July, 2010

Allahabad High Court
Chandra Shekhar Tiwari Others vs The Collector Ghazipur And Others on 26 July, 2010
Court No. - 38

Case :- WRIT - A No. - 8261 of 1993

Petitioner :- Chandra Shekhar Tiwari Others
Respondent :- The Collector Ghazipur And Others
Petitioner Counsel :- S.M.A. Kazmi,A.A. Khan
Respondent Counsel :- S.C.

Hon'ble Shishir Kumar,J.

Supplementary affidavit filed by the petitioners may be kept on record.

Petitioners aggrieved by the inaction of the respondent have filed the present
writ petition with a prayer to regularize their services as Collection Amin.
According to the petitioners, this Court has directed to permit the petitioners
to work and to consider their claim for regularization. In pursuance of the
order of this Court, the District Magistrate has passed an order dated
14.02.1995 regularizing the services of the petitioners, but a condition has
been put that this order of regularization is till the final order is passed by this
Court. As the services of the petitioners have already been regularized and
this was the only relief sought in the writ petition, therefore, this writ petition
is being disposed of finally treating that the petitioners have already been
regularized and now there is no occasion to discontinue the petitioners and to
treat their employment otherwise.

No order as to costs.

Order Date :- 26.7.2010
NS