Court No. - 23 Case :- SERVICE SINGLE No. - 8423 of 2009 Petitioner :- Prashant Kumar Mishra Respondent :- State Of U.P. Thu. Principal Secretary ,Panchayati Raj Petitioner Counsel :- Durga Prasad Verma Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard learned counsel for the parties and perused record.
Grievance of the petitioner is that the petitioner was selected
for the post of Gram Rojgar Sewak by the village level
committee. His name was at serial No.2 and the candidate
whose name was at serial No.1, has resigned, therefore, the
petitioner’s name was recommended to be appointed on the
said post. Submission is that no decision is being taken on
the recommendation of the village level committee with
regard to appointment of the petitioner on the post of Gram
Rojgar Sewak.
Accordingly, the competent authority is directed to take a
decision with regard to petitioner’s appointment keeping in
view the recommendations of the Gram Panchayat
Administrative Committee after providing opportunity of
hearing to parties and pass a speaking and reasoned order
within two months from the date of receipt of a certified copy
of this order and communicate decision. For a period of two
months or till disposal of representation whichever is earlier,
the status quo shall be maintained. It shall be open to
petitioner to represent his cause afresh.
Subject to above, the writ petition is finally disposed of.
Order Date :- 5.1.2010
Om.