Allahabad High Court High Court

Indra Kumar Soti vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Indra Kumar Soti vs State Of U.P. And Others on 2 August, 2010
Court No. - 38

Case :- WRIT - A No. - 44885 of 2010

Petitioner :- Indra Kumar Soti
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pankaj Srivastava,Neeraj Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner, who alleges to be working from 1992, but has not been
made permanent in spite of the repeated request and
representations submitted by the petitioner. According to the
petitioner, various posts are available, but the claim of the
petitioner has not been considered. Petitioner submits that
according to Government Order dated 20.12.2001, the petitioner is
entitled to regularization, but the claim of the petitioner has not
been considered. The last representation is dated 09.04.2010.

In view of the facts and circumstances of the present case, this writ
petition is disposed of finally directing the respondent No. 2 to
consider the claim of the petitioner according to law by a speaking
and reasoned order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 2.8.2010
Sazia