Court No. - 4 Case :- SERVICE BENCH No. - 2001 of 2009 Petitioner :- Mahendra Kumar Tiwari S/O Late Rameshwar Prasad Tiwari Respondent :- State Of U.P. Thru Prin. Secy. Public Works Dept. & Anr. Petitioner Counsel :- Hari Prasad Gupta Respondent Counsel :- C.S.C. Hon'ble Sunil Ambwani,J.
Hon’ble Vedpal,J.
On the instructions, learned Standing Counsel has informed the Court that the
sealed cover was opened by the Departmental Promotion Committee. The
committee did not find the petitioner suitable for promotion and did not make
recommendation for promotion. The disciplinary committee has also taken the
decision to revive the inquiry against the petitioner in terms of liberty granted
by the U.P. State Public Services Tribunal in its judgement dated 20.11.2009.
Let respondent file counter affidavit bringing these facts on record within a
week.Rejoinder affidavit will be filed within three days thereafter.
Since the petitioner is going to retire on 28.2.2010, the matter will be listed
peremptorily for hearing on 18.2.2010 to be taken up subject to convenient of
the court.
Order Date :- 4.2.2010
Tripathi