Allahabad High Court High Court

Nahar Singh vs State Of U.P. And Others on 4 August, 2010

Allahabad High Court
Nahar Singh vs State Of U.P. And Others on 4 August, 2010
Court No. - 38
Case :- WRIT - A No. - 45671 of 2010

Petitioner :- Nahar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vineet Kumar Yadav,Prabhat Kumar Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioners and learned Standing
Counsel for respondents.

On the basis of applications invited by respondents for recruitment
of Group ‘D’ posts, petitioner applied and a test was held in the
month of September, 2008. On 17.1.2009, a select list was
prepared in which name of petitioner does not find place, but was
shown in the waiting list at Serial No. 1. Petitioner submits that
about 58 candidates have not joined, therefore, petitioner is
entitled to get an appointment on the basis of waiting list. In spite
of repeated requests and representations submitted by petitioner
claim of petitioner has not been decided though vacancy is there.
Hence, the present writ petition.

In the facts and circumstances of present case without expressing
any opinion on merits, this writ petition is being disposed of
finally directing respondent No. 2 i.e. District Magistrate, Jaunpur
to consider the claim of petitioner� on the basis of representation
submitted taking into consideration the facts that whether
petitioner is at Serial No. 1 of the waiting list and in case there is a
vacancy, taking into all these facts and circumstances, a detailed
and reasoned order be passed within a period of three months from
the date of production of certified copy of this order.

With these observations the writ petition is disposed of, however,
without imposing any cost.

Order Date :- 4.8.2010
Pr/-