Allahabad High Court High Court

Vidya Sagar & Others vs State Of U.P.& Otehrs on 12 August, 2010

Allahabad High Court
Vidya Sagar & Others vs State Of U.P.& Otehrs on 12 August, 2010
Court No. - 24

Case :- WRIT - A No. - 47848 of 2008

Petitioner :- Vidya Sagar & Others
Respondent :- State Of U.P.& Otehrs
Petitioner Counsel :- Rajesh Singh
Respondent Counsel :- C.S.C,Chandan Sharma

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioners and learned
counsel for the Nagar Nigam.

The contention raised by the petitioners is that as a matter of
fact, the petitioners have worked when the census was
being carried out between 1991 to 2001 and their payments
were being made out of the funds that were allocated for the
purpose of census work.

A perusal of the impugned order indicates that the
petitioners were engaged as helpers in order to assist the
census workers and, therefore, they were not carrying out
the work of census. In this view of the matter, the petitioners
have been non-suited.

Having perused the impugned order and keeping in view the
terms of the Government Order dated 21.08.2007, it is clear
that they are not covered by this Government Order.

The writ petition is dismissed.

Order Date :- 12.8.2010
Akv