Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C/M Janta Madhyamik Vidyalaya And ... vs State Of U.P. And Another
2022 Latest Caselaw 9257 ALL

Citation : 2022 Latest Caselaw 9257 ALL
Judgement Date : 4 August, 2022

Allahabad High Court
C/M Janta Madhyamik Vidyalaya And ... vs State Of U.P. And Another on 4 August, 2022
Bench: Vivek Varma



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 35
 
Case :- WRIT - A No. - 11422 of 2022
 
Petitioner :- C/M Janta Madhyamik Vidyalaya And Another
 
Respondent :- State of U.P. and Another
 
Counsel for Petitioner :- Samarath Singh,Sanjeev Kumar Yadav
 
Counsel for Respondent :- C.S.C.,Shravan Kumar Panday
 

 
Hon'ble Vivek Varma,J.

Heard learned counsel for the petitioners, learned Standing Counsel for the respondent no.1 and Sri Shrawan Kumar Pandey,

The petitioner is the Committee of Management of Madhyamik Vidyalaya Ekaurapur, Auraiya, and has approached this Court praying for direction to the District Basic Education Officer, Auraiya- respondent no.2 to permit the petitioners to advertise for selection and appointment on two posts of peon lying vacant from the year 2016.

Learned counsel for the petitioners has relied upon the judgment of this Court in the case of Committee of Management, Manorama Kanya Junior High School, Moradabad and another Vs. State of U.P. and 2 others passed in Writ-A No.5418 of 2019 and has submitted that the above writ petition was decided by the following order:-

"34. Consequently, the Government Order dated 15.01.2019, insofar as it declares Class-III and Class-IV posts in junior high schools to be a dead cadre, is found to be wholly arbitrary, irrational, suffering from non application of mind and violative of Articles 14 & 21-A of the Constitution of India as also in teeth of the Act of 2009. The Government Order to that extent, accordingly, stands quashed. All consequential orders passed in the present bunch of writ petitions passed on different dates, declining permission to fill up the posts of Clerks and Class IV employees following the said Government Order, under challenge in the present bunch of petitions, are also quashed.

35. As a consequence, the post in Class III and Class IV cadre, already sanctioned vide Government Order dated 2nd July, 1990, shall continue to exist and it shall be open to the private management to make appointments against it by following the procedure laid down in the Rules of 1984."

Therefore, the petitioner is entitled to advertise the vacancy for two posts of peon, which posts are required to be filled at the earliest.

Learned Standing Counsel has placed before this Court the order dated 22.2.2022 passed in Special Appeal Defective No.30 of 2022, whereby the aforesaid judgment of the learned Single Judge has been challenged. However, from the aforesaid order it is clear that no interim order has been granted in favour of the State. The appeal has only been admitted for hearing and directed to be listed for hearing after four months.

The respondent No.2, District Basic Education Officer, Auraiya is directed to permit the petitioners to advertise two posts of peon vacant in the institution for last more than 6 years within a period of two weeks from the date of the presentation of a certified copy of this order.

However, appointment made on Class-IV posts shall be subject to the final outcome of Special Appeal Defective No. 30 of 2022.

With the aforesaid observation, the writ petition stands disposed of.

Order Date :- 4.8.2022

Lbm/-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter