Allahabad High Court High Court

N.K. Yadav vs C/M Inter College & Others on 30 July, 2010

Allahabad High Court
N.K. Yadav vs C/M Inter College & Others on 30 July, 2010
Court No. - 38

Case :- WRIT - A No. - 18432 of 1993

Petitioner :- N.K. Yadav
Respondent :- C/M Inter College & Others
Petitioner Counsel :- I.R. Singh,Lalta Prasad
Respondent Counsel :- Sc

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and and learned
Standing Counsel.

In view of insertion of Section 33-C of Act No.V of 1982, the
petitioner will be entitled for regularisation. In such circumstances,
the relevant papers may be sent to the Regional Level Committee
by the District Inspector of Schools concerned within a period of
one month for consideration of the claim of the petitioner for
regularisation. The Regional Level Committee is further directed
to consider and decide the claim of the petitioner according to law
within a period of three months thereafter.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 30.7.2010
V.Sri/-