Court No. - 18 Case :- WRIT - A No. - 24670 of 1992 Petitioner :- P.N. Mishra Respondent :- D.D.E. Petitioner Counsel :- P.N. Tripathi Respondent Counsel :- S.C. Hon'ble Arun Tandon,J.
Petitioner seeks quashing of the impugned order dated
14.2.1989, 20.3.1992 as well as a writ of mandamus
commanding the respondents to ensure payment of salary.
The Director of Education, U.P., Allahabad vide letter dated
14.2.1989 has informed the D.I.O.S., Varanasi that payment
of salary to the teachers may be made only after verification
of legality of their appointment.
By means of the order dated 20.3.1992, the Manager of the
Institution has intimated the petitioner that in absence of
formal approval of the appointment of the petitioner, he
cannot be paid salary.
There is no illegality in the order so passed by the Director of
Education, U.P. Allahabad and Committee of Management,
Varanasi, respondents no. 2 & 5 respectively.
Writ petition stands dismissed.
Order Date :- 22.7.2010
Puspendra