Allahabad High Court High Court

Vijai Laxmi Singh vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Vijai Laxmi Singh vs State Of U.P. & Others on 29 January, 2010
Court No. - 18

Case :- WRIT - A No. - 4479 of 2010

Petitioner :- Vijai Laxmi Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Roy,Mukesh Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Sudhir Agarwal, J.

The grievance of the petitioner is that the respondent no. 4 who was working
as officiating principal in the institution concerned has already attained the
age of superannuation on 02.11.2009 having attained the age of 62 years and,
therefore, she cannot function as officiating principal and the petitioner being
the next senior is entitled to officiate. In this regard the petitioner has made a
representation dated 19.11.2009 but no order has been passed thereon.
Learned Standing Counsel fairly submits that in case any such representation
is pending the same shall be considered and decided expeditiously.
In view of the above, without expressing any opinion on the merits of the
issue and considering the facts and circumstances of the case, this writ
petition is disposed of finally with a direction to the competent authority to
consider and decide petitioner’s representation dated 19.11.2009 (Annexure-6
to the writ petition) by a speaking order within a period of one month from the
date of production of a certified copy of this order.

Dt. 29.01.2010
AK-4479/10