Allahabad High Court High Court

Shyamadevi & Others vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Shyamadevi & Others vs State Of U.P. & Others on 6 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71846 of 2009

Petitioner :- Shyamadevi & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- G.R.S. Pal
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner contends that in spite of the fact that the petitioner was
selected and appointed, the respondents are proceeding to make fresh
selection under an Advertisement dated 8.12.2009.

A Supplementary-Affidavit has been filed bringing on record the alleged
letter of appointment in favour of the petitioners.

The aforesaid claim of the petitioner may be examined by the
respondent No.3, who shall proceed to consider the claim of the
petitioner in accordance with law and pass an appropriate order within 3
weeks from the date of production of a certified copy of this order before
him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 6.1.2010
Irshad