Allahabad High Court High Court

Rahul Kumar Gautam vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Rahul Kumar Gautam vs State Of U.P. & Another on 4 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45485 of 2010

Petitioner :- Rahul Kumar Gautam
Respondent :- State Of U.P. & Another
Petitioner Counsel :- B. K. Pandey
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Father of the petitioner, who was an employee of the respondent, died in
harness in 2004. Mother of the petitioner made an application for giving him
an appointment. All the relevant papers were submitted and the claim of the
petitioner has already been recommended by the competent authority to the
respondent No.2 to give him an appointment vide its order dated 26.11.2009.
According to petitioner, respondent No.2 is sitting over the matter and uptil
date no appointment has been provided to the petitioner. Hence, the present
writ petition.

In view of the aforesaid facts and circumstances, this writ petition is being
disposed of finally directing the respondent No. 2 to take an appropriate
decision and pass an order regarding appointment of the petitioner under the
Dying in Harness Rules strictly complying the direction issued dated
26.11.2009 within a period of two months from the date of production of
certified copy of the order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 4.8.2010
NS