Allahabad High Court High Court

Smt. Sudha Pandey vs State Of U.P. And Others on 25 June, 2010

Allahabad High Court
Smt. Sudha Pandey vs State Of U.P. And Others on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36842 of 2010

Petitioner :- Smt. Sudha Pandey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pankaj Dubey,Pankaj Srivastava
Respondent Counsel :- C.S.C.,A.K. Maurya,Anuj Kumar

Hon'ble Pankaj Mithal,J.

The petitioner was selected and appointed as Shiksha Mitra. She fell ill and
absented herself. On return she was not allowed to resume duties. On her
application the Gram Shiksha Samiti recommended for her joining but the
Principal of the Primary School did not allow her to join. The petitioner in this
connection has submitted a representation dated 26.2.2010 to the District
Basic Shiksha Adhikari on which a report was called which was submitted on
19.3.2010 but till date no final order has been passed except for directing to
take appropriate action.

In this view of the matter, with the consent for the parties, the petition is
disposed of finally with the direction to District Basic Shiksha Adhikari,
respondent no.2 to consider the matter and pass appropriate final order on the
aforesaid representation/application of the petitioner for resuming her duties
as Shiksha Mitra, as may be permissible under law, as expeditiously as
possible, preferably within a period of one month from the date of
presentation of a certified copy of this order.

Order Date :- 25.6.2010
BK