Court No. - 38 Case :- WRIT - A No. - 4759 of 2010 Petitioner :- Pooran Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- P.K. Singh,Rakesh Pande Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Learned counsel for the petitioner contends that the appeal of the
petitioner against the punishment order is pending before the
respondent no.2.
The submission is that the Departmental Promotion Committee is likely
to meet very shortly therefore the petitioner may not be considered for
promotion.
The aforesaid argument cannot be accepted as pending his appeal, he
may be considered but his result cannot be declared till decision of the
appeal and may be kept in a sealed cover.
Let the appeal of the petitioner be decided by the appellate authority as
expeditiously as possible preferably within a period of 3 months from the
date of production of a certified copy of this order before him.
The writ petition stands disposed of accordingly.
Order Date :- 1.2.2010
mna