Allahabad High Court High Court

Dhirendra Kumar Singh vs District Social Welfare Officer … on 12 July, 2010

Allahabad High Court
Dhirendra Kumar Singh vs District Social Welfare Officer … on 12 July, 2010
Court No. - 26

Case :- WRIT - A No. - 69590 of 2005

Petitioner :- Dhirendra Kumar Singh
Respondent :- District Social Welfare Officer Azamgarh And Others
Petitioner Counsel :- Indra Raj Singh
Respondent Counsel :- C.S.C.

Hon'ble Anil Kumar,J.

Heard Sri Indra Raj Singh, learned counsel for the petitioner and learned
Standing Counsel.

Facts in brief submitted by the learned counsel for the petitioner are that the
petitioner who was working on the post of Assistant Teacher in Junior Basic
School known as Sanjay Gandhi Bal Vidya Mandir Baghaila, Bilariyaganj,
Azamgarh, was duly appointed on the post in question.

Learned counsel for the petitioner further submits that the name of the
petitioner was included in the report dated 28.09.2000 given by respondent
no. 1. Petitioner is discharging his duties on the post of Assistant Teacher but
his salary has not been paid inspite of repeated representation made by him to
the competent authority, hence present writ petition has been filed by the
petitioner.

In view of the said fact, in the interest of justice, the petitioner is permitted to
file a fresh representation within a period of two weeks from today annexing
all the relevant documents and material in support of his case as well as self
addressed stamped envelop before the respondent no. 1(District Social
Welfare Officer, Azamgarh) and the said Authority after receiving the
representation of the petitioner, dispose of the same within further period of
six weeks with reasoned and speaking order and communicate the same to the
petitioner.

With the above observation, the writ petition is finally disposed of.

It is clarified that this Court has not adjudicated the claim of the petitioner on
merit.

Order Date :- 12.7.2010
Krishna/*