Court No. - 6 Case :- SERVICE SINGLE No. - 3944 of 2010 Petitioner :- Sukh Lal And Others Respondent :- State Of U.P.Through Principal Secy.Revenue Lucknow Petitioner Counsel :- R.B.S.Rathore Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard Sri R.B.S.Rathaur, learned counsel for the petitioners and
learned Standing counsel for the opposite parties.
Petitioners who are Collection Peons, have approached this Court
that the opposite parties be directed to appoint the petitioners on
the post of regular Collection Peons at Tehsil Purwa, District
Unnao with all consequential service benefits. An order has been
passed on 22.12.2009 which has been annexed with this writ
petition as annexure No.1. A perusal of the same shows that the
case of the petitioners has been rejected only on the ground that
the recovery target of the present Tehsil is Rs.1,16,35,093/-. For
this target, already 16 Collection Amins are working which are
sufficient. The petitioner also drew the attention of this court at
page 27 wherein the State Government with respect to Tehsil
Purwa has give information that 15 posts of Collection Peons are
still lying vacant is not understandable. Vide page-33 the
petitioner counsel has tried to show that the sales tax recovery
itself is more than Rs.4,77,74,631/-. Under the circumstances, the
petitioners insist that the case of the petitioners must be considered
and it is under some wrong notion that they are being denied.
Learned Standing counsel prays for and is granted three weeks for
filing counter affidavit. It is directed that while filing counter
affidavit learned Standing counsel shall answer all the four points
which have been raised by the petitioners before this Hon’ble
Court specifically regarding the number of vacancies, number of
persons already working on regular basis, the recovery chart of
Purwa Tehsil and the recovery of the sales tax.
Rejoinder affidavit, if any, may be filed within a week thereafter.
List thereafter.
Order Date :- 5.7.2010
RKM.