Allahabad High Court High Court

Raj Karan Yadav S/O Shri Ghirrau … vs The State Of U.P.Through … on 13 January, 2010

Allahabad High Court
Raj Karan Yadav S/O Shri Ghirrau … vs The State Of U.P.Through … on 13 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 146 of 2010

Petitioner :- Raj Karan Yadav S/O Shri Ghirrau Yadav
Respondent :- The State Of U.P.Through Secretary Revenue And Others
Petitioner Counsel :- Anil Kumar Pandey
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

With the consent of learned counsel for the parties, the writ petition is
being disposed of finally at the admission stage itself.

The grievance of the petitioner is that despite his continuance as Peon
since 2001 and has worked for more than four Faslis, he has not been
appointed on regular basis as Peon.

The petitioner has placed relied on the judgment of this Court as
reported in (1996) 3 UPLBEC 2227, Mata Deen and others V. State
of U.P. and others
, in support of his submissions.

Accordingly, the writ petition is finally disposed of with a direction to the
opposite parties to consider and dispose of the case of the petitioner for
regular appointment, if the posts are available. The appropriate
authority shall consider the case of the petitioner in the light of the
relevant service rules and experience of the petitioner. This exercise
shall be completed within three months from the date of production of a
certified copy of this order. Till the petitioner’s case is considered, he
shall be allowed to continue in the service.

Order Date :- 13.1.2010

Ajit/-