Allahabad High Court High Court

Smt. Prabha Singh And Another vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Smt. Prabha Singh And Another vs State Of U.P. And Others on 5 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45770 of 2010

Petitioner :- Smt. Prabha Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A. P. Tewari,S. Kumar
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing Counsel.

Petitioners, who are working on the post of Aagan Bari Shayika, claim that in
view of the advertisement dated 19.06.2010 as in the block where the
petitioners are working, 8 vacancies have been declared, therefore, according
to the Government Order 25% of the vacancies have to be filled up amongst
the candidates, who are working on the post of Aagan Bari Sahayika having
experience of five years with satisfactory work. Petitioners allege that they
have completed five / three years of service and therefore, according to the
Government Order, they are entitled to be considered for the post of Agan
Bari Karyakarti in view of the vacancy advertised on 19.06.2010. The
petitioners submitted an application to this effect before the District
Magistrate (respondent No.2), but no decision has been taken. Hence this writ
petition.

After considering the submission of learned counsel for the petitioners, as
claim of the petitioners is still pending consideration and on the basis of the
advertisement dated 19.06.2010 no final selection has been taken, therefore,
in my opinion it will be appropriate that the respondent No.2 may take a
decision regarding promotion of the petitioners on the post of Aagan Bari
Karyakarti taking into consideration the Government Order issued by the
State Government according to law, if possible, within a period of six weeks
from the date of production of certified copy of this order.

The writ petition is accordingly, disposed of.

No order as to costs.

Order Date :- 5.8.2010
NS