Allahabad High Court High Court

Dr. Ruchi Sharma vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Dr. Ruchi Sharma vs State Of U.P. & Others on 2 April, 2010
Court No. - 29

Case :- WRIT - A No. - 17837 of 2010

Petitioner :- Dr. Ruchi Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Smt. Arti Raje
Respondent Counsel :- C.S.C.

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Heard Smt. Arti Raje, counsel for the petitioner. Learned Standing
Counsel appears for the State respondents.

In this writ petition, the petitioner has prayed for directions to the
Director of Education (Higher Education) U.P. to approve the
appointment of petitioner as Lecturer in Sanskrit in Kishori Raman
P.G. College, Mathura for her appointment on honorarium under
the Government Order dated 7.4.1998 awaiting the regular
appointee from the Higher Education Service Commission.

It is alleged that the petitioner was selected in the year 2007. The
Committee of Management of the College had sent her name for
approval on 7.8.2007.

The petitioner has not annexed the appointment letter. In the
request made by the Committee of Management of the College, the
name of Shri Ram Dutt Misra was placed at serial No. 1 for one
post in Sanskrit. The petitioner’s name was placed at serial no. 3.

Smt. Arti Raje, counsel for petitioner submits that Dr. Ram Dutt
Misra was appointed and thereafter selected by U.P. Higher
Education Service Commission and has joined in some other
College.

The petitioner has not pleaded necessary facts and has not
explained the delay of more than two and half years in filing this
writ petition. Apart from stating, that her name was forwarded,
whereas she was placed at serial No. 3 against one post of Lecturer
in Sanskrit, the petitioner has not given full and detailed facts and
circumstances, in which she is still teaching in the College since
2007 without approval and payment of honorarium.

The writ petition is dismissed.

Order Date :- 2.4.2010
RKP