Allahabad High Court High Court

Anoop Kumar Gupta vs State Of U.P. And Others on 30 July, 2010

Allahabad High Court
Anoop Kumar Gupta vs State Of U.P. And Others on 30 July, 2010
Court No. - 18

Case :- WRIT - A No. - 44501 of 2010

Petitioner :- Anoop Kumar Gupta
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vashistha Tiwari
Respondent Counsel :- C. S. C.,V. K. Birla

Hon'ble Arun Tandon,J.

The claim of the petitioner for promotion on the post of Office Superintendent
Grade-II can be appropriately examined by respondent no.2 at the first
instance.

Accordingly, the writ petition is disposed of with liberty to the petitioner to
make a representation ventilating all his grievances before respondent no. 2
within two weeks from today, along with a certified copy of this order. On
such a representation being made, the respondent no. 2 shall call for the
records and shall pass a reasoned speaking order preferably within six weeks
thereafter.

Order Date :- 30.7.2010
Sh