Allahabad High Court High Court

Prahlad And Others vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
Prahlad And Others vs State Of U.P. And Others on 10 May, 2010
Court No. - 38

Case :- WRIT - A No. - 25736 of 2010

Petitioner :- Prahlad And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ramesh Chandra Mishra
Respondent Counsel :- C. S. C.

Hon'ble Ran Vijai Singh,J.

The petitioners claiming themselves to be Class IV employees working on
daily wager basis have filed this writ petition with the prayer to issue a writ of
mandamus directing the respondents to regularize their services in terms of
the U.P. Government Regularization of daily wages Appointment on Group
‘D’ post Rule 2001. Sri Ramesh Chandra Mishra learned counsel for the
petitioners submits that the petitioners are under the eligibility criteria of the
aforesaid Rule. Whereas learned Standing Counsel appearing for the State
disputes this fact. Be that it may, after hearing learned counsel for the
petitioner and learned Standing Counsel the writ petition is disposed of with
the direction that for redressal of their grievance the petitioners may file
application/ applications before the respondent no.3/ competent authority
under Rule 2001 to consider the regularization of the Group ‘D’ employees
working on daily wage basis within a period of three weeks from the date of
receipt of certified copy of the order of this court annexing therewith all the
relevant material on which they want to place their relience. In case such
application/applications are filed the same may be considered along with the
other eligible candidates available if any, expeditiously preferably within a
period of six months from the date of receipt of the certified copy of this
order.

Subject to above observation the writ petition is disposed of.
Order Date :- 10.5.2010
PKB