Allahabad High Court High Court

Santosh Kumar Rai & Others vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Santosh Kumar Rai & Others vs State Of U.P. & Others on 28 January, 2010
Court No. - 18

Case :- WRIT - A No. - 2082 of 2010

Petitioner :- Santosh Kumar Rai & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.P. Pandey
Respondent Counsel :- C.S.C.

Hon'ble Sudhir Agarwal, J.

The grievance of the petitioner is that he was selected for Class IV post in
Sardar Ballabh Bhai Patel Inter College, Haldharpur, District Mau and the
respondent no. 4 has sent the requisite papers to the District Inspector of
Schools in compliance of Regulation 101 Chapter 3 of the Regulations framed
under Intermediate Education Act, 1921 but no final decision has been taken
by the District Inspector of Schools so far.

Learned Standing Counsel fairly submitted that in case such a matter is
pending, the respondent no. 2 shall take a final decision in the matter
expeditiously.

In view of the above statement made by learned Standing Counsel and
looking to the facts and circumstances of the case, the writ petition is finally
disposed of without expressing any opinion on the merits of the case with the
direction to respondent no. 2 to take a final decision in the matter within two
months from the date a certified copy of this order is produced before him.
Dt. 28.1.2010
PS-2082/2010