Allahabad High Court High Court

The State Of U.P.Through … vs Shri Devendra Singh Bhadauria on 18 January, 2010

Allahabad High Court
The State Of U.P.Through … vs Shri Devendra Singh Bhadauria on 18 January, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 62 of 2001

Petitioner :- The State Of U.P.Through Secy.Education
Respondent :- Shri Devendra Singh Bhadauria
Petitioner Counsel :- C.S.C.
Respondent Counsel :- Pankaj Bajpai

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard learned counsel for the State and perused the record.
None appears for the respondent. This is an appeal of the year 2001 and no
significant purpose would be served to keep the appeal pending and,
therefore, we have proceeded to hear the appeal.

The special appeal is filed against the interim order dated 10.11.2000 passed
by learned Single Judge in the writ petition directing for payment of salary to
the respondent from 30.09.2000 till a regularly selected candidate joins on the
post of Assistant Teacher L.T. Grade (drawing).

There is, however, no interim order in the special appeal.
Learned counsel for the appellant-State says that interim order has already
been complied with by the appellant and the payment of salary as directed by
learned Single Judge has been made to the respondent. He is not aware
whether any regularly selected candidate reported for duty or not, though he
says that one Km. Anju Kanaujia has been selected by the Selection Board.
Under the circumstances, where interim order only provides that the payment
should be made till a regularly selected candidate joins on the said post, we do
not find any reason to vacate the interim order after more than nine years. We
dispose of special appeal finally with the direction that the writ petition be
listed for hearing in the next month and request the learned Single Judge
having jurisdiction to decide the same expeditiously.
Order Date :- 18.1.2010
Im