Allahabad High Court High Court

Jyoti Jaiswal W/O Balram Jaiswal vs District Level Education … on 8 January, 2010

Allahabad High Court
Jyoti Jaiswal W/O Balram Jaiswal vs District Level Education … on 8 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 8473 of 2009

Petitioner :- Jyoti Jaiswal W/O Balram Jaiswal
Respondent :- District Level Education Committee,Gonda Thru Chairman &
Ors
Petitioner Counsel :- Dhananjai Kumar Tripathi
Respondent Counsel :- Vishal Verma,Karunakar Srivastava

Hon'ble Shabihul Hasnain, J.

Heard Sri D. K. Tripathi, learned counsel for the petitioner and Sri Vishal
Verma for the opposite parties.

Petitioner says that Annexure-4 dated February 19, 2009 has been passed in
her favour but the Ward Shiksha Samit has not taken any decision.
Accordingly, petitioner has prayed the Basic Shiksha Adhikari for directing
the Ward Shiksha Samiti to take necessary steps. In this regard her
representation is pending which is annexed at annexure-6.

Basic Shiksha Adhikari, Gonda is directed to look into the matter and pass
appropriate orders within a period of one month from the date of receipt of a
certified copy of this order.

With these observations the petition is disposed of.

Order Date :- 8.1.2010
RKM.