Allahabad High Court High Court

Smt. Seema vs Smt. Deepali Sharma And Others on 28 July, 2010

Allahabad High Court
Smt. Seema vs Smt. Deepali Sharma And Others on 28 July, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL No. - 1170 of 2010

Petitioner :- Smt. Seema
Respondent :- Smt. Deepali Sharma And Others
Petitioner Counsel :- J.B. Singh, Chandra Bhan Gupta
Respondent Counsel :- C.S.C.,B.D. Sharma

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

We have heard the learned counsel for the parties.

The learned Single Judge, while allowing the writ petition filed by
respondent no.1, original petitioner, on the ground that her
appointment was cancelled without giving any opportunity of
hearing, ought to have remitted the matter back to the authority
concerned for reconsideration. In such circumstances, we are of
the opinion that the matter requires consideration by the authority
concerned.

In view of the above, the order of the learned Single Judge is
modified and the authority concerned is directed to reconsider the
matter after giving opportunity of hearing to both the parties.

With the above direction and observation, the appeal stands
disposed of.

Till the order is passed by the concerned authority, status quo as of
today will be maintained.

(A.P. Sahi, J.) (F.I. Rebello, C.J.)

Order Date :- 28.7.2010
AHA