Allahabad High Court High Court

Rakesh Kumar vs State Of U.P. And Others on 27 July, 2010

Allahabad High Court
Rakesh Kumar vs State Of U.P. And Others on 27 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43538 of 2010

Petitioner :- Rakesh Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sanjay Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

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

The petitioner who is working on the post of Seasonal Collection
Peon for a cosniderable period of time claims that he is entitled for
regularisation under 50% quota as provided in the rules. The
petitioner submits that in spite of the representation submitted to
the District Magistrate, the claim of the petitioner has not yet been
decided.

I have heard the learned counsel for the parties and perused the
record. As the claim of the petitioner is still pending consideration
before respondent no.2, therefore, in my opinion, it will be
appropriate that respondent no.2 may take a decision according to
law by a speaking and reasoned order regarding consideration of
the claim of the petitioner for regularisation within three months
from the date of production of certified copy of the order.
The writ petition is disposed of accordingly.
No order is passed as to costs.

Order Date :- 27.7.2010
V.Sri/-