Allahabad High Court High Court

Vijendra Kumar vs State Of U.P. And Others on 22 June, 2010

Allahabad High Court
Vijendra Kumar vs State Of U.P. And Others on 22 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36175 of 2010

Petitioner :- Vijendra Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anurag Pathak
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Heard Sri Anurag Pathak, learned counsel for the petitioner and
learned Standing Counsel.

The petitioner was appointed as Lecturer of Geography on
10.08.1991. He is working, as such, since then and is said to be
the senior most teacher working at the institution.

By the impugned order dated 27.05.2010 passed by the Manager
of the Committee of Management of the Institution, his salary for
the month of May has been stopped.

The submission of the learned counsel for the petitioner is that
there is no reason for stopping the petitioner’s salary.

The aforesaid grievance of the petitioner can be examined by the
District Inspector of Schools.

In view of the above, I am not inclined to interfere in the matter at
this stage and the writ petition is disposed of with liberty to the
petitioner to raise his above grievance before the District Inspector
of Schools by means of a representation within a period of two
weeks from today. In case, any such representation is made, the
District Inspector of Schools shall consider and decide the same
after verification of the records in accordance with law as
expeditiously as possible preferably within a period of one month
thereafter.

The petition is disposed of accordingly.

Order Date :- 22.6.2010
vinay