Allahabad High Court High Court

Vinay Kumar vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
Vinay Kumar vs State Of U.P. And Others on 10 May, 2010
Court No. - 18

Case :- WRIT - A No. - 25992 of 2010

Petitioner :- Vinay Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Chandan Sharma,Sundeep Shukla
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Let Joint Director of Education, Gorakhpur, Gorakhpur Region, Gorakhpur
appear before this Court along with his personal affidavit explaining as to
how an appointment made on the recommendation of the selection committee,
which did not comprise a nominee of the District Magistrate, could have been
approved, specifically in view of the judgment of this Court in the case of
Principal, Adarsh Inter College, Umari, Bijnor vs. State of U.P. and others;
2010 (1) ADJ 403. He shall also state as to when there was no record
available qua the sanctioned post in Class-IV for the institution, how could
appointment be approved for payment of salary from State Exchequer.
This Court may further records that in the minutes of the meeting of the
selection committee, brought on record as Anneuxre-3 to the writ petition, it
has been mentioned that the vacancy was advertised in the Hindi newspapers
‘Aaj’ and ‘Dainik Hindustan Ka Swaroop’, while in the order impugned it has
been stated that the vacancy has been advertised in newspapers ‘Dainik Panch
Bhuj’ and ‘Dainik Hindustan Ka Swaroop’.

The Joint Director of Education must state as to how he has come to a
conclusion that the advertisement in a newspaper like ‘Dainik Panch Bhuj’
satisfies the requirement of the relevant government order.
List on 21.05.2010.

Order Date :- 10.5.2010
Pkb/