Allahabad High Court High Court

Ram Narain Singh vs State Of U.P. Through The … on 18 January, 2010

Allahabad High Court
Ram Narain Singh vs State Of U.P. Through The … on 18 January, 2010
Court No. - 24

Case :- SERVICE BENCH No. - 4280 of 1986

Petitioner :- Ram Narain Singh
Respondent :- State Of U.P. Through The Secretary, Panchayat Raj
Civil Sec
Petitioner Counsel :- S.C. Mishra
Respondent Counsel :- C.S.C

Hon'ble Rajiv Sharma,J.

Hon’ble Dr. Satish Chandra,J.

Heard Mr. U. K. Srivastava, learned Counsel for the petitioner.

By means of instant writ petition, the petitioner prays for quashing the
Uttar Pradesh Zila Parishad Regularization of Ad hoc Appointment (On
Posts Within the Purview of Public Service Commission) Rules, 1985 on
the ground that the cut off date for regularization of ad hoc
appointments, was arbitrary inasmuch as it denied the benefits to the
petitioner who were also working as Karya Adhikari but were appointed
subsequent to cut off date.

During pendency of the aforesaid writ petition, the relevant Rules have
been amended in the year 1992 and the cut off date has been extended
upto 1.1.1986. As a consequence, all the ad hoc appointees including
the petitioner being fully covered under the aforesaid Second
Amendment Regularization Rules of 1992 were considered for
regularization and were regularized on the post of Karya Adhikari vide
Government Order of Regularization dated 28.5.1993. Therefore, the
writ petition has rendered infructuous.

Accordingly, the writ petition is dismissed as infructuous.

Order Date :- 18.1.2010
lakshman