Allahabad High Court High Court

Shashikala Gautam vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Shashikala Gautam vs State Of U.P. And Others on 10 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46993 of 2010

Petitioner :- Shashikala Gautam
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Priya Ranjan Rai
Respondent Counsel :- C. S. C.,Manesh Narain Singh,Tej Bhan
Singh

Hon'ble V.K. Shukla,J.

Petitioner claims that she was candidate for the post of Shikshamitra,
which was advertised in January, 2007. Petitioner claims that in the
selection, which had taken place, one Sakir Ali son of Kayamuddin,
had been selected. Petitioner’s contention is that against the said
selection complaint had been made that said Sakir Ali was not at all
resident of village Bhairokala, Post Nizambad, District Azamgarh,
rather he was resident of a different village, as such he was ineligible
for being appointed as Shikshamitra in the village in question.
Petitioner claims that she made repeated complaints, but nothing has
been done and thereafter, she calims to have moved representation
on 16.02.2010, and has approached this Court for issuing a writ in the
nature of mandamus for deciding the said representation.

The representation purported to have been moved by the petitioner,
proceeds to mention that on 24.08.2006, complaint was made before
the District Basic Education Officer, on which Assistant District Basic
Education Officer was asked to inquire into the matter. Once as per
own averments of petitioner, the District Basic Education Officer had
asked the Assistant District Basic Education Officer to inquire into the
matter and the petitioner has been waiting result of the aforesaid
inquiry, then the District Basic Education Officer, who is seized of the
matter, will look into the same personally and conclude the
investigation. As far as this Court is concerned, there is no occasion to
issue directive to decide the representation, as has been prayed for.

Consequently, writ petition is dismissed. However, District Basic
Education Officer, Azamgarh, is directed to see and ensure that the
investigation in question is concluded at the earliest, preferably, within
eight weeks from the date of receipt of a certified copy of this order.

Order Date :- 10.8.2010
SRY