Court No. - 38 Case :- WRIT - A No. - 39744 of 2010 Petitioner :- Dinesh Kumar And Another Respondent :- State Of U.P. & Anr. Petitioner Counsel :- R.D. Yadav Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard the learned counsel for the petitioners and the learned
Standing Counsel.
The petitioners being the Scheduled Caste candidates appeared in
the written examination and interview of 2007 backlog vacancies
for the post of Seenchpal. According to the petitoners, there was
certain dispute during the year 2003 examination and writ petitions
were pending before this Court. Now the vacancies of 2003 has
also been filled up but the result of the petitioners has not yet been
declared for the reasons best known to the respondents.
After considering the submissions made on behalf of the parties, I
am of opinion that this Court at this stage cannot express any
opinion on merit and also cannot direct the authority to fill up the
three posts of Seenchpal in pursuance of the examination of 2007.
But as the petitioners have already approached the relevant
authorty, therefore, in my opinion it will be appropriate that the
grievance of the petitioners may be considered by the respondent
no.3 strictly in accordance with law, if possible within a period of
two months from the date of production of certifiede copy of this
order.
The writ petition is disposed of accordingly.
No order is passed as to costs.
Order Date :- 12.7.2010
V.Sri/-