Chief Justice's Court Case :- SPECIAL APPEAL No. - 60 of 2003 Petitioner :- State Of U.P. & Others Respondent :- Mitra Pal And Others Petitioner Counsel :- S.C. Respondent Counsel :- V.K.Shukla,Ajay Tiwari Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
We have heard learned counsel for the parties.
We find that the respondents were appointed on Ad-hoc basis against
short term vacancies, for which approval was sought for from the District
Inspector of Schools. As there was no reply received with the prescribed
period of one week, later on the appointment letters were issued by the
Management as it stood deemed that the appointments have been
approved under the relevant provisions.
We, after having examined the records, do not find any error in the
impugned judgment.
Considering the fact that the respondents are continuing in service, the
case of the respondents can be considered for regularization according
to law.
With the aforesaid observations, the special appeal is disposed of.
Order Date :- 12.7.2010
Sahu