Allahabad High Court High Court

Rakesh Kumar Srivastava And … vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Rakesh Kumar Srivastava And … vs State Of U.P. And Others on 3 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45217 of 2010

Petitioner :- Rakesh Kumar Srivastava And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. K. Shukla
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

Petitioners allege that they are working as a Seasonal Collection
Amin from 1994. According to the petitioners, the recovery target
for the last four years of the petitioners are above 84% and
122.95%. Petitioners various times requested the authority
concerned to consider their claim for regularization under 35%
quota according to rules, which prescribes that in case of regular
vacancy, the 35% quota will be filled up amongst the persons, who
are working as a Seasonal Collection Amin. Petitioners further
submit that various persons have been considered and their
services have been regularized, but the claim of the petitioners has
not been considered.

I have considered the submission of the petitioners and perused the
record. From the records, it appears that the petitioners are
working from 1994 and according to rules also the vacancy of
regular selection of Seasonal Collection Amin, the 35% is fixed to
be filled up under the Rules. In such circumstances, it will be
appropriate that the claim of the petitioners may also be considered
according to law by a speaking and reasoned order, if possible,
within a period of six months.

It is further provided that in case the petitioners’ work is
satisfactory and they are working, they may be permitted to
continue till consideration of the claim of the petitioners for
regularization.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 3.8.2010
Sazia