Allahabad High Court High Court

Smt. Rajeshwari Prajapati vs State Of U. P. And Others on 27 July, 2010

Allahabad High Court
Smt. Rajeshwari Prajapati vs State Of U. P. And Others on 27 July, 2010
Court No. - 18

Case :- WRIT - A No. - 43238 of 2010

Petitioner :- Smt. Rajeshwari Prajapati
Respondent :- State Of U. P. And Others
Petitioner Counsel :- T. K. Tripathi,Vinod Tripathi
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

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

The contractual appointment of the petitioner as cook in Kasturba Gandhi
Awaseeya Balika Vidyalaya, Jalaun at Orai has been brought to an end under
the order dated 21st May, 2010 impugned in the present writ petition. The
order records that petitioner has not discharged her duties with due diligence.

Learned counsel for the petitioner submits that the order dated 21st May, 2010
has been passed without notice and opportunity of hearing to the petitioner.

In the facts of the present case, I am of the considered opinion that the
grievance of the petitioner can be more appropriately examined by respondent
no.2 at the earliest.

Accordingly, the present writ petition is disposed 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,
preferably within four weeks from the date the representation is filed.

(Arun Tandon, J.)

Order Date :- 27.7.2010
Sushil/-