Allahabad High Court High Court

Praveen Kumar Rai & Another vs State Of U.P. & Others on 16 June, 2010

Allahabad High Court
Praveen Kumar Rai & Another vs State Of U.P. & Others on 16 June, 2010
Court No. - 40

Case :- WRIT - A No. - 35226 of 2010

Petitioner :- Praveen Kumar Rai & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.K. Rai,Aseem Kr. Rai
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioners and learned Standing
Counsel for respondents.

Claim of the petitioners is that they were duly selected and
appointed on the post of Assistant Teacher in the institution in
question and thereafter papers were forwarded by the committee of
management to respondent no. 3, District Inspector of Schools,
Mau on 4.11.2009 for according approval but till date no decision
has been taken.

Considering the facts and circumstances, this petition stands
finally disposed of with liberty to the petitioners to make a
representation with regard to their grievance along with certified
copy of this order before the respondent no. 3 within a period of
two weeks from today with a further direction that if
representation is made, the same shall be decided by the
respondent no. 3 in accordance with law by a reasoned and
speaking order within a period of four weeks of the receipt of
representation

Order Date :- 16.6.2010
Dcs