Court No. 24
Writ Petition No. 1447 (SS) of 1991
Narendra Kumar Singh and others ... Petitioners
Versus
State of U.P. and others ... Opposite parties
---------
Hon'ble Rajiv Sharma, J.
Heard learned counsel for the petitioners and learned
Standing Counsel appearing for the opposite parties.
The grievance of the petitioners is that despite their
continuance as Seasonal Collection Amin during the period 1983-
1987 and have worked for more than four Faslis, they have not
been appointed on regular basis as Seasonal Collection Amin.
The petitioners have placed reliance on the judgment of this
Court as reported in (1996) 3 UPLBEC 2227, Mata Deen and
others v. State of U.P. and others, in support of their
submissions.
Accordingly, the writ petition is finally disposed of with a
direction to the opposite parties to consider and dispose of the
case of the petitioners for regular appointment, if posts are
available. The appropriate authority shall consider the case of the
petitioners in light of the of relevant service rules and experience
of the petitioners. This exercise shall be completed within three
months from the date of production of a certified copy of this
order. Till the petitioners’ case is considered, they shall be allowed
to continue in the service.
19.1.2010
HM/