Allahabad High Court High Court

Smt.Meena Singh vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Smt.Meena Singh vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41647 of 2010

Petitioner :- Smt.Meena Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- C.P.Shukla
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing counsel.

Petitioner is aggrieved by the order dated 11.02.2010, by which the claim of
the petitioner has been rejected for shifting her to Kisan Sewa Kendra
Mudhapande, Moradabad. Admittedly, the petitioner is working in another
village as Anganwari Karykarti. Petitioner wants to take the benefit of
Government order of State Government that in such situation, if some
application for adjustment has been filed, that may be considered. But the
claim of the petitioner has been rejected on the ground that petitioner has
admitted this fact that she is resident of village Khabadia Bhood, post
Mudhapande. The contention of the petitioner appears to be confusing.

Further finding has been recorded that no cogent reason has been disclosed.
Taking into all this facts in the month of February, 2010 order was passed.
Petitioner is challenging the said order after a lapse of five months. Further, it
as been stated that an advertisement has also been made for making
appointment, therefore, no relief can be granted to the petitioner. Unless and
until some cogent reason is disclosed to absorb her in that place. In my
opinion the order passed by the respondent cannot be said to be illegal.

Writ petition devoid of merits, it is hereby dismissed.

No order as to costs.

Order Date :- 20.7.2010
Pr/-