Court No. - 39 Case :- WRIT - A No. - 48413 of 2010 Petitioner :- Sunita Devi Respondent :- State Of U.P. And Others Petitioner Counsel :- S. C. Gupta Respondent Counsel :- C. S. C. Hon'ble Dilip Gupta,J.
The petitioner, who is working on the post of Anganbadi Sahayika,
claims that an advertisement has been issued for the appointment
of Anganbadi Karyakarti but according to the Government order
dated 6th December, 2006, 25% of the vacancies have to be filled
up from amongst the candidates who are working on the post of
Anganbadi Sahayika having experience of five years of
satisfactory work. The petitioner alleges that she has completed
five years of service and, therefore, according to the Government
order, she is entitled to be considered for appointment on the post
of Anganbadi Karyakarti. The petitioner submitted an application
to this effect before the District Magistrate, but no decision has
been taken.
As the claim of the petitioner is still pending consideration and no
final selection has taken place, it will be appropriate that the
District Magistrate may take a decision regarding the appointment
of the petitioner on the post of Anganbadi Karyakarti in the light
of the Government orders issued by the State Government, if
possible, within a period of six weeks from the date of production
of certified copy of this order.
It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the District Magistrate,
Kushinagar in accordance with law.
The writ petition is accordingly, disposed of.
No order as to costs.
Order Date :- 13.8.2010
SK