Allahabad High Court High Court

Rajesh Chandra Pandey vs State Of U.P. & Others on 16 June, 2010

Allahabad High Court
Rajesh Chandra Pandey vs State Of U.P. & Others on 16 June, 2010
Court No. - 40

Case :- WRIT - A No. - 35066 of 2010

Petitioner :- Rajesh Chandra Pandey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kashi Nath Shukla
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner and learned standing
counsel.

The petitioner was appointed as Assistant Teacher in the institution
in question on 30.6.1983 which is stated to have been duly
approved. It has further been asserted that the petitioner is
regularly working and was being paid salary ever since after his
appointment till April 2005.

The grievance of the petitioner is that after change in the
constitution of committee of management after fresh elections in
the year 2005, his salary has been stopped for no rhyme or reason.

From the perusal of the pleadings, it appears that the petitioner has
made various representations before respondent no.2 with respect
to his grievance raised in the writ petition, the last of which is
dated 11.3.2010 (Annexure 8 to the writ petition).

Considering the facts and circumstances of the case, this petition
stands disposed of with the direction to respondent no.2 to decide
the representation of the petitioner, dated 11.3.2010, in accordance
with law by means of a reasoned and speaking order within a
period of four weeks from the date of production of a certified
copy of this order.

Order Date :- 16.6.2010
AKJ