Allahabad High Court High Court

Smt. Poonam Singh vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Smt. Poonam Singh vs State Of U.P. & Others on 2 February, 2010
Court No. - 38

Case :- WRIT - A No. - 5279 of 2010

Petitioner :- Smt. Poonam Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Indrasen Singh Tomar
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner claims that she was selected and appointed but on the
strength of incorrect information one Archana Singh obtained her
appointment. A complaint was made where after her appointment was
annulled and one Suman Yadav succeeded in getting the appointment
on the strength of the same selection.

Learned counsel for the petitioner contends that Archna Singh was
wrongly posted in place of the petitioner as such she is entitled for the
appointment.

The aforesaid contention cannot be accepted as the appointment of
Archana Singh has been annulled and one Suman Yadav had been
appointed in her place. The petitioner acquiesced to the appointment of
Suman Yadav who resigned later on. The cause of her resignation is not
the effort of the petitioner but a third person.

The writ petition is dismissed. In the event a fresh selection is to be
advertised, it is open to the petitioner to appear in the same .

Order Date :- 2.2.2010
mna