Court No. - 22 Case :- SERVICE SINGLE No. - 4622 of 2010 Petitioner :- Tarkeshwar Saroj Respondent :- State Of U.P.Through The Secy. Basic Education Lko.And Ors. Petitioner Counsel :- Sampurnanand Shukla Respondent Counsel :- C.S.C,A.M.Tripathi Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
This petition has been filed with the prayer that the petitioner may be given
compassionate appointment.
The petitioner’s father expired in the year 1987 and the petitioner attained
majority in the year 2000 and he applied for compassionate appointment in
the year 2002. Claim of the petitioner is highly belated and the object
enshrined under the Rules stands fulfilled as the petitioner has survived all
this period as settled by the Apex Court in the case of K.H. Siraj vs. High
Court of Kerala and others, (2006) 6 SCC 395.
The writ petition is devoid of merit. It is accordingly dismissed.
Order Date :- 12.7.2010
RBS/-