Allahabad High Court High Court

Satish Kumar vs State Of U.P. on 1 February, 2010

Allahabad High Court
Satish Kumar vs State Of U.P. on 1 February, 2010
Court No. - 38

Case :- WRIT - A No. - 4622 of 2010

Petitioner :- Satish Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Namit Srivastava,Parul Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner wants that he should be accommodated against the post of
Ward Boy, which is also a Class IV post. The petitioner is already working as
Sweeper cum Chowkidar.

No rule has been pointed out to the Court under which such an
accommodation can be made. In view of this no ground is made for issuing a
mandamus as prayed for.

Therefore, the writ petition is dismissed.

Order Date :- 1.2.2010
Sahu