Court No. - 38 Case :- WRIT - A No. - 1842 of 2010 Petitioner :- Pramod Kumar & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- S.K. Mishra Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The claim of the petitioners is that they are in the waiting list of the
selection that were held for the post of Safai Karmchari. The petitioner
contends that 80 posts are still vacant but the petitioner has not afforded
appointment. Annexure-3 is the information that is allegedly tendered by
the Panchayat Raj Officer under the Right to Information Act.
The waiting list indicates that the name of the petitioner is at serial
No.58 whereas that of petitioner No.2 is at serial No.69. In view of this,
these 2 petitioners may have a claim against 80 posts which may
require an examination by the comptent authority. The petitioner No.3 is
admittedly at serial No.159. The claim of the petitioner No.3, therefore,
is beyond the available post and, therefore, he cannot be considered.
Accordingly, the writ petition of petitioner No.3 stands dismissed. So far
as the petitioner Nos. 1 and 2 are concerned, they may represent the
matter before the respondent No.4, who shall examine the same and
pass appropriate order.
With the aforesaid observations, the writ petition is disposed of.
Order Date :- 18.1.2010
Irshad