Allahabad High Court High Court

Sushil Kumar Singh S/O Late Dal … vs State Of U.P.Through Secretary … on 22 January, 2010

Allahabad High Court
Sushil Kumar Singh S/O Late Dal … vs State Of U.P.Through Secretary … on 22 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 299 of 2010

Petitioner :- Sushil Kumar Singh S/O Late Dal Bahadur Singh
Respondent :- State Of U.P.Through Secretary Revenue And Others
Petitioner Counsel :- Anil Kumar Pandey
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned Standing Counsel.

With the consent of learned Counsel for the parties, the writ petition is
being disposed of finally at the admission stage itself.

Grievance of the petitioner is that though he is fully eligible and fulfils all
the requisite conditions as provided under Rule 5 of the U.P. Collection
Amins Service Rules, 1974 but his case has not been considered for
regularization and instead junior to him has been regularized and as
such, he preferred a representation to this effect but no heed was paid
by the opposite parties.

Learned Counsel for the petitioner submits that interest of justice would
suffice, if the opposite party No.2-District Magistrate, Sultanpur is
directed to consider and dispose of the representation of the petitioner
as contained in Annexure 3 to the writ petition in accordance with law,
expeditiously, to which learned Standing Counsel has no objection.

In view of the above, without entering into the merits of the case, the writ
petition is disposed of finally with a direction to the opposite party No.2-
District Magistrate, Sultanpur to consider and dispose of the
representation of the petitioner as contained in Annexure 3 to the writ
petition, expeditiously and communicate the decision to the petitioner.

Order Date :- 22.1.2010
Ajit/-