Allahabad High Court High Court

Ram Bilas Pandey S/O Shri Jagat … vs State Of U.P.Through Secretary … on 27 January, 2010

Allahabad High Court
Ram Bilas Pandey S/O Shri Jagat … vs State Of U.P.Through Secretary … on 27 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 360 of 2010

Petitioner :- Ram Bilas Pandey S/O Shri Jagat Narain Pandey
Respondent :- State Of U.P.Through Secretary Cooperative And Others
Petitioner Counsel :- Janardan Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned Standing Counsel.

Learned Counsel for the petitioner submits that the petitioner was
engaged on commission basis on the post of Collection Amin but he
was not paid the commission for the collection, which has been
executed by the petitioner and as such, he preferred a representation
but no heed was paid by the authority concerned. Feeling aggrieved, he
approached this Court by filing writ petition No.5518 (SS) of 2009 and
this Court, vide order dated 3.9.2009, directed the competent authority
to decide the petitioner’s representation by passing a speaking and
reasoned order. In compliance of the order dated 3.9.2009, the
petitioner’s application was rejected by the order dated 30.11.2009, a
copy of which has been annexed as Annexure No. 11 to the writ
petition. Feeling aggrieved, the petitioner has preferred the instant writ
petition.

The question as to whether the petitioner has worked for the period for
which the alleged commission has been raised by the petitioner or not,
is the question of facts, which cannot be interfered under Article 226 of
the Constitution of India. Even otherwise, learned Counsel for the
petitioner has also failed to show any illegality and infirmity in the
impugned order.

Accordingly, the writ petition is dismissed.

Order Date :- 27.1.2010
Ajit/-