Court No. - 27 Case :- SERVICE BENCH No. - 1947 of 2008 Petitioner :- Dr. Mahendra Yadav S/O Rama Yadav & Others Respondent :- State Of U.P. Thru Principal Secretary Higher Education & Or Petitioner Counsel :- H.G.S. Parihar Respondent Counsel :- C.S.C.,I.P. Singh Hon'ble Devi Prasad Singh,J.
Hon’ble Vedpal,J.
The petitioners, who are working as Lecturers in different Government
Degree Colleges, claim regularisation in the light of the judgment and
order dated 4th October, 1996 in W.P.No.4812 of 1988( Km.Renu
Tiwari and others Vs. Director Higher Education and others) and other
connected matters.
Learned standing counsel does not dispute controversy but she submits
that whether the petitioners are entitled to get benefit of the said
judgment or not is subject matter which cannot be decided at this stage.
We dispose of this petition finally with the direction that Principal
Secretary, Higher Education to decide the petitioners’ representation
taking into account judgment of this Court in Renu Singh’s case and
other identical matters and pass speaking and reasoned order
expeditiously preferably within three months from the date a certificate
copy of this order is produced and communicate a decision to the
petitioners .
The petition is disposed of finally. It is open to the petitioners to submit
fresh representation along with a certified copy of this order.
Order Date :- 9.8.2010
Tripathi