Allahabad High Court High Court

Ram Roop vs State Of U.P. Thr. Sec. Revenue … on 19 January, 2010

Allahabad High Court
Ram Roop vs State Of U.P. Thr. Sec. Revenue … on 19 January, 2010
                                                               Court No. 24

               Writ Petition No. 1518 (SS) of 1991

Ram Roop                                     ...        Petitioner

                               Versus

State of U.P. and others                     ...        Opposite parties

                               ---------

Hon'ble Rajiv Sharma, J.

Heard learned counsel for the petitioner and learned
Standing Counsel appearing for the opposite parties.

The grievance of the petitioner is that despite his
continuance as Seasonal Collection Amin since 1.9.1979 and has
worked for more than four Faslis, he has not been appointed on
regular basis as Seasonal Collection Amin.

The petitioner has placed reliance on the judgment of this
Court as reported in (1996) 3 UPLBEC 2227, Mata Deen and
others v. State of U.P. and others
, in support of his
submissions.

Accordingly, the writ petition is finally disposed of with a
direction to the opposite parties to consider and dispose of the
case of the petitioner for regular appointment, if posts are
available. The appropriate authority shall consider the case of the
petitioner in light of the of relevant service rules and experience of
the petitioner. This exercise shall be completed within three
months from the date of production of a certified copy of this
order. Till the petitioner’s case is considered, he shall be allowed
to continue in the service.

19.1.2010
HM/