Allahabad High Court High Court

Sarvesh Kumar Rai vs State Of U.P. And Others on 16 June, 2010

Allahabad High Court
Sarvesh Kumar Rai vs State Of U.P. And Others on 16 June, 2010
Court No. ­ 10



Case :­ WRIT ­ A No. ­ 35365 of 2010



Petitioner :­ Sarvesh Kumar Rai

Respondent :­ State Of U.P. And Others

Petitioner Counsel :­ Somesh Khare,Komal Khare

Respondent Counsel :­ C.S.C.



Hon'ble Rakesh Sharma,J.

Heard learned counsel for the petitioner and learned Standing Counsel who
has accepted notice on behalf of Opp. Party Nos. 1 to 3.

Issue notice to Opp. Party No. 4. 

The   Opp.   Parties   may   file   counter   affidavit   within   six   weeks. 

Rejoinder affidavit, if any, may be filed with in two weeks thereafter. 

List this case in the first week of September, 2010.

As  per   learned  counsel   for   the  petitioner,   the  petitioner   has   been 

appointed in the services of the educational institution, indicated in 

the writ petition, after following due procedure for direct recruitment. 

Petitioners’   appointment   was   made   considering   the   compelling 

administrative exigencies, number of students in the institution and 

the interest of imparting proper education to the students in the rural 

areas.

Learned   counsel   for   the   petitioner   has   further   submitted   that   the 

petitioner has been discharging duties, functions and responsibilities 

of the post held by him and as such, he is entitled for monthly salary. 

He rather submits that no one has been appointed against the said 
post   held   by   the   petitioner   by   the   concerned   authority   and   the 

continuance of the petitioner’s service is required in the institution. 

On the other hand, learned Standing Counsel has strongly resisted 

the   motion   on   the   ground   that   the   petitioner   was   not   finally   and 

regularly appointed and there is absence of sanction of the authority 

concerned as required under law. 

In view of the above, it is provided that if the employer­employee 

relationship subsists and the petitioner is continuing in the service, he 

shall be paid his current salary w.e.f. June, 2010 and shall be allowed 

to   continue.   The   arrangement   shall   continue   till   the   person   duly 

appointed by the selection board joins the institution. 

Order Date :­ 16.6.2010

n.u.