Allahabad High Court High Court

Ram Teerth Verma S/O Sri Gaya Deen … vs State Of U.P.Through Secretary … on 5 August, 2010

Allahabad High Court
Ram Teerth Verma S/O Sri Gaya Deen … vs State Of U.P.Through Secretary … on 5 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 423 of 2009

Petitioner :- Ram Teerth Verma S/O Sri Gaya Deen Verma
Respondent :- State Of U.P.Through Secretary (Basic) Education And Others
Petitioner Counsel :- Jai Pratap Singh
Respondent Counsel :- C.S.C.,Deepak Srivastava

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Submission of learned counsel for the petitioner is that the petitioner was
initially appointed on the post of Assistant Teacher in the year 1978 and since
then he was continuously working with the approval of the BSA within the
sanctioned strength. The institution was brought under the grant-in-aid in the
year 2006 and in the MR list also name of the petitioner was forwarded, but
the petitioner was not paid salary on account of the fact that he was shown as
In-charge Head Master and since there was no post of In-charge Head Master,
therefore, sanction was not accorded. He further submits that petitioner was
working within the sanctioned strength and instead of according sanction on
the post of In-charge Head Master he ought to have been accorded sanction on
the post of Assistant Teacher being the senior most teacher in the institution.
Therefore, it appears apparent mistake on the part of the opposite parties in
not making payment of salary to the petitioner.

Considering the aforesaid facts, the opposite parties are directed to make
payment of salary to the petitioner regularly every month.

Order Date :- 5.8.2010
Rao/-