Court No. - 18 Case :- WRIT - A No. - 45434 of 2010 Petitioner :- Shambhoo Nath Tiwari Respondent :- State Of U.P. And Others Petitioner Counsel :- V.R. Tiwari Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioners and learned Standing Counsel for the
State-respondents.
Petitioner claims to have been selected for appointment as assistant teacher in
Shri Sachcha Adhyatm Mahavidyalaya, Arail, Naini, Allahabad. Papers qua
approval are pending before the District Inspector of Schools. Petitioner
seeks disposal of the matter at an early date.
In the facts of the present case, the present writ petition is disposed of by
providing that the petitioners may make a representation, ventilating his
grievances, supported by such documents as may be advised, before
respondent no.3, within two weeks from today, along with a certified copy of
this order. On such representation being made, respondent no.3 shall consider
and decide the same, in accordance with law, by means of a reasoned
speaking order, preferably within six weeks from the date the representation is
made after affording opportunity of hearing to the Committee of the
Management of the institution. Respondent no.3 shall examine (a) as to
whether the procedure prescribed under the relevant Rules/Government Order
has been followed including the advertisement made, (b) whether selection
committee has been constituted (c) whether the candidate is possessed of the
prescribed minimum qualification, (d) there is a duly created post for the
purpose.
(Arun Tandon, J.)
Order Date :- 3.8.2010
Sushil/-