Allahabad High Court High Court

Nisha Singh vs State Of U.P.Through Secy.Basic … on 5 August, 2010

Allahabad High Court
Nisha Singh vs State Of U.P.Through Secy.Basic … on 5 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4894 of 2010

Petitioner :- Nisha Singh
Respondent :- State Of U.P.Through Secy.Basic Education Lucknow And
Ors.
Petitioner Counsel :- Nagendra B.Singh
Respondent Counsel :- C.S.C.,A.M.Tripathi

Hon'ble Satyendra Singh Chauhan,J.

Supplementary affidavit filed today is taken on record.

Heard learned counsel for the petitioner and learned Standing Counsel as well
as learned counsel for the BSA.

In pursuance to the direction of this Court, learned Standing Counsel has
produced the record.

The Court has perused the record and from the record, it is evident that it is
only one person, who is having grudge against the petitioner and has
proceeded to manipulate certain other complaints and in those complaints the
same incident has been indicated, which goes to indicate that the aforesaid
complaint has been manipulated by only one person on account of local
politics.

In this view of the matter, operation of the order dated 8.7.2010, contained in
Annexure No.5 to the writ petition, shall remain stayed and the petitioner
would be allowed to continue and be paid her honorarium and the
appointment of the petitioner will last according to law. The petitioner shall
also be allowed to sign on the regular register.

Order Date :- 5.8.2010
RBS/-