Allahabad High Court High Court

Smt.Sarla Mishra vs State Of U.P.Thorugh Principal … on 6 August, 2010

Allahabad High Court
Smt.Sarla Mishra vs State Of U.P.Thorugh Principal … on 6 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5511 of 2010

Petitioner :- Smt.Sarla Mishra
Respondent :- State Of U.P.Thorugh Principal Secy.Basic Edu.And Others
Petitioner Counsel :- Shree Prakash Singh
Respondent Counsel :- C.S.C.,Deepak Srivastava

Hon'ble Satyendra Singh Chauhan,J.

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

Notice on behalf of opposite parties no.1 to 3 has been accepted by the
learned Standing Counsel while notice on behalf of opposite parties no.5 and
6 has been accepted by Sri Deepak Srivastava, who pray for and are granted
four weeks’ time for filing counter affidavit. Petitioner may file rejoinder
affidavit within two weeks thereafter.

List after expiry of the aforesaid period and connect with Writ Petition
No.1326 (S/S) of 2010.

Submission of learned counsel for the petitioner is that the petitioner was fully
qualified and has worked in the Institution since 1987 and the Institution has
been taken in grant-in-aid in the year 2006 and name of the petitioner has
been forwarded in the M.R. list.

Considering the aforesaid facts, opposite parties are directed to make payment
of current salary to the petitioner.

Order Date :- 6.8.2010
RBS/-