Allahabad High Court High Court

Meera Singh vs District Magistrate (Sri Radha … on 23 July, 2010

Allahabad High Court
Meera Singh vs District Magistrate (Sri Radha … on 23 July, 2010
Court No. - 7
C.M.Application No. 33530 of 2010
In re:
Case :- CONTEMPT No. - 487 of 2009

Petitioner :- Meera Singh
Respondent :- District Magistrate (Sri Radha Krishan Singh)
Petitioner Counsel :- S.K. Shukla
Respondent Counsel :- J.N. Verma,Ajay Pratap Singh

Hon'ble Dr. Satish Chandra,J.

Cause shown in the affidavit is sufficient to recall the ex parte order
dated 23.03.2010 where the contempt petition was dismissed for non
prosecution.

The application is allowed.

The order dated 23.3.2010 is recalled.

The contempt petition is restored to its original number.
Order Date :- 23.7.2010
Sanjeet

Hon’ble Dr. Satish Chandra,J.

Shri S. K. Shukla, learned counsel for the petitioner submits that for the
year 2007-08, the petitioner has applied for the post of Siksha Mitra for
the said academic year, no-one including the petitioner was appointed.
For the academic year 2010-11, an advertisement has already been
published. But he made a request that an appointment may be given to
the petitioner.

On the other hand, learned Standing Counsel submits that now the cause
of action has become infructuous as new academic year has started.

Considering the rival submissions, it is evident that for the academic
year 2007-08, no appointment was made. So, the petitioner should not
have any grievances. However, he is always at the liberty to apply for
the post as and when there will be an advertisement and his candidature
will be considered on merit. The petition has become infructuous.

The same is dismissed being infructuous.
Order Date :- 23.7.2010
Sanjeet