Allahabad High Court High Court

Mohammad Yar vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Mohammad Yar vs State Of U.P. & Others on 13 January, 2010
Court No. - 26

Case :- WRIT - A No. - 1582 of 2010

Petitioner :- Mohammad Yar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Chaubey,K.K. Tiwari
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioner and learned Standing Counsel.

Petitioner was working on the post of Headmaster Primary School. The
school building was damaged, therefore, petitioner was directed to repair the
building and further it was said to get it repaired and amount will be
reimbursed. On this assurance petitioner has invested his own amount for
repairing of the building amounting to Rs.1,76,000/. The said expenditure has
been verified by Junior Engineer and report to that effect has already been
submitted. Now, petitioner has already retired on 30.6.2008 but the amount
due to petitioner has not been paid. The gram Pradhan has also issued a
certificate that amount has been expended by petitioner.

Petitioner has already approached the District Magistrate, Maharajganj i.e.
respondent No.2.

The present writ petition is being disposed of finally directing the respondent
No.2 i.e. District Magistrate, Maharajganj to consider and decide the
representation of petitioner for payment of amount mentioned above and will
pass a detailed and reasoned order within a period of six weeks from the date
of production of certified copy of this order.

With these observations the writ petition is disposed of.

No order as to costs.

Order Date :- 13.1.2010
SKD