Allahabad High Court High Court

R.K Singh vs D.I.O.S. on 1 February, 2010

Allahabad High Court
R.K Singh vs D.I.O.S. on 1 February, 2010
Court No. - 26

Case :- WRIT - A No. - 24532 of 1992

Petitioner :- R.K Singh
Respondent :- D.I.O.S.
Petitioner Counsel :- H.P.Pandey
Respondent Counsel :- S.C.

Hon'ble Shishir Kumar,J.

This writ petition has been filed for issuing a writ of mandamus
directing the repsodnents to approve the appointment of the
petitioner on adhoc basis. After following the proper procedure the
relevant papers relating to appointment of the petitioner were sent
to the District Inspector of Schools but no orders were passed. The
petitioner approached this Court and this Court passed an interim
order in favour of the petitioner on 14.7.1992 and the petitioner on
the basis of the interim order is working and is being paid salary.
Now the petitioner submits that in pursuance of the amendment in
Section 33 (a)(b)(c) of Act no.V of 1982, he is entitled for
consideration for regularization.

In such a situation, this writ petition is disposed of finally directing
the District Inspector of Schools, Allahabad to forward all the
relevant papers relating to the appointment of the petitioner to the
Regional Level Committee within one month from the date of
production of certified copy of the order and the Regional Level
Committee is further directed to pass appropriate orders regarding
consideration of the claim of the petitioner for regularization
strictly in accordance with law by a speaking order within two
months thereafter.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 1.2.2010
V.Sri/-