Court No. - 33 Case :- WRIT - A No. - 36496 of 2010 Petitioner :- Mrs. Kamran Moazzama Respondent :- State Of U.P. And Others Petitioner Counsel :- S.P. Pandey,S.N. Pandey Respondent Counsel :- C.S.C.,C.N. Tripathi Hon'ble Ran Vijai Singh,J.
The petitioner who happens to be Assistant Teacher in Junior Basic School,
Kanti, District Allahabad, appears to be aggrieved by withholding of his
salary for the period of 7th February, 2009 to 2nd March, 2009. Sri S.P.
Pandey, learned counsel for the petitioner states that in this regard the
petitioner has given several applications to the District Basic Education
Officer, Allahabad but no order has been passed. Hence, this writ petition.
I have heard the learned counsel for the petitioner, learned Standing counsel
and Sri C.N. Tripathi, learned counsel appearing for the respondent no. 5.
Considering the facts and circumstances of the case, it is provided that for
redressal of his grievance he may file a fresh application before District Basic
Education Officer, Allabahad within 10 days from the date of receipt of
certified copy of this order. In case such an application is filed that may be
considered and decided by passing reasoned speaking order within a further
period of two months. In case the petitioner is entitled for payment of salary
the same shall be released within a month thereafter.
Subject to above observation, the writ petition is disposed of.
Order Date :- 24.6.2010
Manoj