Allahabad High Court High Court

C/M National Inter College … vs State Of U.P.Through Thr … on 5 August, 2010

Allahabad High Court
C/M National Inter College … vs State Of U.P.Through Thr … on 5 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5290 of 2010

Petitioner :- C/M National Inter College Fatehpur Barabanki
Respondent :- State Of U.P.Through Thr Secy.Secondary Edu.Lucknow And
Ors.
Petitioner Counsel :- R.B.S.Rathore
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Supplementary affidavit filed on behalf of the petitioner and power filed by
Sri Kshemendra Shukla on behalf of opposite party no.4 are taken on record.

Learned counsel for the petitioner states that a regularly selected candidate
from the Board has been recommended by means of letter dated 2.2.2009 but
the said regularly selected candidate is not being permitted to join by the
DIOS and the DIOS has proceeded to attest the signature of opposite party
no.4.

Learned Standing Counsel will seek instructions and the DIOS will also
ensure the joining of the regularly selected candidate as none of the contesting
candidates can claim any right over and above regularly selected candidate.

Put up on 11.8.2010 as fresh.

Order Date :- 5.8.2010
RBS/-