Court No. - 18 Case :- WRIT - A No. - 52278 of 2009 Petitioner :- Km. Rinki & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Madan Singh Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Arun Tandon,J.
Petitioner seeks a writ of mandamus commanding the District
Magistrate to consider the representation made by the petitioner
dated 03.02.2009 whereunder the petitioner has set up a claim
for being appointed as Shiksha Mitra after providing the
reservation applicable.
On examination of the records, this Court finds that the vacancies
on the post of Shiksha Mitra were advertised in the year 2007-08
and a merit list was prepared. The name of the petitioner was not
included in the select list. The candidate at serial no. 1 and 2
namely Hirdesh Kumar and Ankit Kumar were offered
appointment.
Hirdesh Kumar and Ankit Kumar are stated to have been
subsequently admitted to BTC Course and two other posts are
lying vacant. It is on these facts that the present writ petition has
been filed. The petitioners claim that they are at serial no. 3rd and
4th of the merit list.
I am of the considered opinion that the select panel prepared in
the year 2007.08 cannot be used as a source of appointment in
the year 2010-11.
Appointment of Shiksha Mitra is made only for a period of 11
months with a condition that the person so appointed can be
granted extension for the next academic session provided his/her
work and performance is satisfactory. More than three academic
sessions have elapsed. No mandamus as prayed be issued. Let
the vacancy be advertised fresh.
Writ petition is disposed of.
Dated : 19.07.2010
VR/52278/09