Allahabad High Court High Court

Smt. Sarita Devi vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Smt. Sarita Devi vs State Of U.P. And Others on 13 July, 2010
Court No. - 18

Case :- WRIT - A No. - 40010 of 2010

Petitioner :- Smt. Sarita Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anil Kumar Tiwari,Dushyant Kumar
Respondent Counsel :- C. S. C.,Arvind Kr. Kushwaha

Hon'ble Arun Tandon,J.

Petitioner is aggrieved by the order of Zila Basic Shiksha Adhikari,

Sonbhadra dated 28.4.2010 whereby she has been informed that after the end

of academic Session 2009-10 her appointment as Shiksha Mitra shall come to

an end.

I am of the considered opinion that the grievance of the petitioner can be

appropriately examined by respondent no. 2 at the first instance.

Accordingly, the writ petition is disposed of with liberty to the petitioner to

make a representation ventilating all her grievances before respondent no. 2

within two weeks from today, along with a certified copy of this order. On

such a representation being made, the respondent no. 2 shall call for the

records and shall pass a reasoned speaking order preferably within six weeks.

Order Date :- 13.7.2010
Puspendra