Court No. - 23 Case :- SERVICE SINGLE No. - 7738 of 2009 Petitioner :- Tirath Raj Singh S/O Tribhuwan Nath Singh Respondent :- State Of U.P. Thru Secy. Basic Education & Ors. Petitioner Counsel :- Pt. S. Chandra Respondent Counsel :- C.S.C.,Jogendra Nath Verma Hon'ble Shabihul Hasnain,J.
Heard Pt. S. Chandra, learned counsel for the petitioner and Sri
Jogendra Nath Verma for opposite parties who was directed to
seek instructions. Today on the basis of instructions he says that
the post should have been filled up from Scheduled Caste
candidate as no Scheduled Caste candidate is working in the
college in the entire cadre. Bifurcation of the posts on total
strength has also been provided. He prays for and is granted three
weeks’ time to bring all these facts and objection of the Basic
Shiksha Adhikari on record through counter affidavit.
Issue notice to opposite party No.4-committee of management
returnable at an early date.
Order Date :- 11.1.2010
RKM.