Allahabad High Court High Court

Srikant vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Srikant vs State Of U.P. & Others on 13 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1444 of 2010

Petitioner :- Srikant
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner contends that his father Late Baliram Prasad died
while in service with the respondent U.P. State Tourism
Development Corporation Limited and his services were governed
by the U.P. State Tourism Development Corporation Limited
Service Rules, 1981, a photocopy of which has been produced
before this Court. Learned counsel contends that all such rules
which are otherwise not provided for in the said rules the rules
relating to government servants shall continue to apply.

The petitioner’s father died in harness. The petitioner seeks
appointment on compassionate basis. He submits that the
petitioner had applied well within time before the respondent and,
therefore, the claim of the petitioner ought to have been considered
and appropriate orders should have been passed.

Let the claim of the petitioner be examined by respondent no.2
who shall thereafter proceed to pass appropriate orders keeping in
view the aforesaid submissions advanced before this Court as
expeditiously as possible preferably within a period of eight weeks
from the date of production of a certified copy of this order before
him.

With the aforesaid observations this writ petition is disposed of.

Order Date :- 13.1.2010
Shiraz