Allahabad High Court High Court

Nagar Palika Parishad vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Nagar Palika Parishad vs State Of U.P. And Others on 18 June, 2010
Court No. - 10

Case :- WRIT - A No. - 35862 of 2010

Petitioner :- Nagar Palika Parishad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anoop Trivedi
Respondent Counsel :- C. S. C.,Sharad Kr. Srivastava

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the parties.

It emerges from the record, that a dispute has arisen between Nagar Palika
Parishad, local body and a Junior Engineer pointed appointed by the State
Government.

It has been brought to the notice of the Court that Yogendra Kumar Dixit,
Junior Engineer has been transferred to Nagar Palika Parishad, Bisalpur,
Pilibhit.

As per learned counsel for the petitioner-Nagar Palika Parishad, in view of
serious charges against the Junior Engineer it does not want to bear
respondent no.4. However, learned counsel for the respondent no.4 submits
that he is prepared to work at Nagar Palika Parishad, Bisalpur, Pilibhit
honestly, bona fidely. There appears to be some misunderstanding between
the parties. The Nagar Palika Parishad, Bisalpur has already submitted a
representation to the Principal Secretary, Nagar Vikas, Government of U.P.,
Lucknow on 16th May, 2010 which is pending disposal.

Accordingly, the writ petition is finally disposed of with the observations that
the respondent no.1 shall look into the matter, consider and dispose of the
representation submitted by the petitioner on 16.5.2010 by passing a reasoned
and speaking order within a month from the date of production of a certified
copy of this order.

The State Government shall also take into account the version of respondent
no.4 also and he may submit his reply to the representation.

Order Date :- 18.6.2010
Bhaskar