Allahabad High Court High Court

Radhey Shyam Verma vs D.I.O.S.Bahraich And Ors. on 8 July, 2010

Allahabad High Court
Radhey Shyam Verma vs D.I.O.S.Bahraich And Ors. on 8 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 10304 of 1990

Petitioner :- Radhey Shyam Verma
Respondent :- D.I.O.S.Bahraich And Ors.
Petitioner Counsel :- Anurag Sharad,Bimla Misra,Shyam Mohan
Respondent Counsel :- M M Asthana

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned Standing Counsel.

The petitioner was initially appointed on the post of CT grade teacher and in
due course of time the institution was upgraded to the High School in the
year 1990. The petitioner was getting salary as CT grade teacher and on up-

-gradation the salary of the petitioner was stopped. Thereafter the petitioner
preferred the present writ petition and an interim order was passed and on the
basis of the said interim order he is continuing on the post in question.
During this period the petitioner has been promoted to the post of L.T.grade
teacher and he has also been regularized on the said post.

Considering the aforesaid facts, the present writ petition is disposed of
finally in terms of the interim order.

Order Date :- 8.7.2010
BLY