Allahabad High Court High Court

Smt. Babita vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Smt. Babita vs State Of U.P. And Others on 23 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42509 of 2010

Petitioner :- Smt. Babita
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M. C. Singh,Dushyant Singh
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner, and learned Standing Counsel for the
State-respondents.

There is nothing on record to establish that the petitioner was offered
appointment as part time teacher in accordance with the Government Order
dated 10th August, 2001. However, her appointment has been terminated
under the impugned order dated 31st March, 2010 issued by the Manager,
Janta Intermediate College, Sahpau, Hathras. The applicability of the
Government Order dated 10th August, 2001 in the matter of appointment of
part time teachers in institution, which has been granted recognition under
Section 7-A of the U.P. Intermediate Education Act is not in dispute.

In view of the aforesaid, I am of the considered opinion that the grievance of
the petitioner can be more appropriately examined by respondent no. 2 at the
first instance.

Accordingly, the present writ petition is dispsoed of by providing that the
petitioner may make a representation, ventilating all her grievances, supported
by such documents, as may be advised before respondent no.2 within two
weeks from today, along with a certified copy of this order. On such
representation being made, respondent no.2 shall consider and decide the
same, in accordance with law, by means of a reasoned speaking order,
preferalby within six weeks from the date the representation is filed after
affording opportunity of hearing to the Committee of Management.

(Arun Tandon, J.)

Order Date :- 23.7.2010
Sushil/-