Allahabad High Court High Court

Smt.Sarita Verma vs District Magistrate Chairman Of … on 6 August, 2010

Allahabad High Court
Smt.Sarita Verma vs District Magistrate Chairman Of … on 6 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5533 of 2010

Petitioner :- Smt.Sarita Verma
Respondent :- District Magistrate Chairman Of District Level Edu.Gonda
Petitioner Counsel :- Som Kartik
Respondent Counsel :- Vishal Verma

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and learned counsel for the BSA.

Submission of learned counsel for the petitioner is that earlier selection in
which the petitioner had appeared was cancelled by means of order dated
17.6.2009. Thereafter fresh selection proceeded and in the fresh selection,
petitioner’s name appeared at serial no.1 but the BSA instead of appointing
the petitioner proceeded to refer the matter to the District Education
Committee and the District Education Committee instead of approving the
appointment of the petitioner proceeded to grant approval to opposite party
no.4. Learned counsel submits that since the merit of the petitioner was
highest, therefore, there was no option with the opposite parties except to
accord approval in respect of the petitioner.

Considering the aforesaid fact, the appointment, if any, made will not be
given effect to till the next date of listing.

List on 20th August, 2010 as fresh.

Order Date :- 6.8.2010
RBS/-