Court No. - 26 Case :- WRIT - A No. - 23562 of 2010 Petitioner :- Mohd. Akram & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Siddharth Khare,Ashok Khare Respondent Counsel :- C.S.C. Hon'ble Abhinava Upadhya,J.
The petitioners are said to have been appointed as
Seasonal Collection Peon in District Jyotiba Phule Nagar.
Pursuant to the selection held by the Selection Committee
the petitioners have been selected as regular Collection
Peon vide order dated 14.7.2009 (Annexure-4 to the writ
petition). However, in the said order the District Magistrate
has indicated that the posting orders will be issued
separately.
The grievance of the petitioners today is that inspite of the
aforesaid order dated 14.7.2009 the authorities are
continuing to take work from the petitioners as Seasonal
Collection Peon and is being paid salary of Seasonal
Collection Peon although they have already been
regularized. Further the grievance of the petitioners is that
till date no regular posting orders have been issued as
earlier directed by the District Magistrate.
Learned Standing Counsel on the other hand submits that
he will verify as to why posting orders have not been issued
and will file counter affidavit.
In view of the order dated 14.7.2009(Annexure-4 to the writ
petition) which is an order passed by the District Magistrate
whereby the petitioners have been selected as regular
Collection Peon, it would be in the interest of justice if the
direction is issued to the District Magistrate to issue the
order of posting as per its earlier order dated 14.7.2009 or
to show cause by filing counter affidavit within a period of
three weeks.
List this matter after three weeks.
Order Date :- 7.7.2010
SKM