Allahabad High Court High Court

Mahendra Singh Tyagi vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Mahendra Singh Tyagi vs State Of U.P. & Others on 5 January, 2010
Court No. - 18

Case :- WRIT - A No. - 71810 of 2009

Petitioner :- Mahendra Singh Tyagi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Binay Kumar Tripathi,Dinesh Kumar Tyagi
Respondent Counsel :- C.S.C.,A.K. Yadav

Hon'ble Sudhir Agarwal, J.

Heard Sri Binay Kumar Tripathi, learned counsel for the petitioner, learned
Standing Counsel for respondent no. 1, Sri A.K. Yadav for respondent no. 2
and 3 and Sri D.K. Singh for respondent no. 5 and perused the record.
Aggrieved by non selection of the petitioner on the post of Principal, the
present writ petition has been filed. It is contended that the petitioner is more
meritorious than respondent no. 5, yet the Secondary Education Services
Selection Board (hereinafter referred to as “Board”) has not selected him for
the post of Principal and instead the respondent no. 5 has been selected.
There is nothing on record to show that there is any illegality in the selection
made by respondent no. 2. In the matter of selection, this Court does not sit in
appeal particularly when the matter relates to a statutory authority like the
Board. Unless there is something on record to show that the selection has
been made contrary to rules or is vitiated on account of mala fide no
interference is called for. I, therefore, find no merit in this writ petition.
Dismissed.

Dt. 5.1.2010
PS-71810/09