Allahabad High Court High Court

Smt. Sureshwati vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Smt. Sureshwati vs State Of U.P. And Others on 12 July, 2010
Court No. - 18

Case :- WRIT - A No. - 39865 of 2010

Petitioner :- Smt. Sureshwati
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Kumar Singh
Respondent Counsel :- C. S. C.,S. K. Srivastava

Hon'ble Arun Tandon,J.

Notice on behalf of the respondent Nos. 1 to 3 has been accepted by the
Standing counsel. Notice on behalf of respondent no.5 has been accepted by
Sri S.K.Srivastava, Advocate.

Issue notice to respondent no.4 and 6 fixing 28.7.2010 as the date fixed. Steps
to be taken within a week. All the respondents may file their counter affidavit
by the date fixed.

On behalf of the petitioner it is submitted that the respondent no.4 has been
granted consent from respondent no.5 working in Sri Shankar Dev Adarsh
Inter College, Jawal, District Bulandshahr. He offered for promotion. The
promotion in that regard has been accepted by the Prabandh Sanchalak of the
institution which has resulted in the impugned order, while the Prabandh
Sanchalak has no authority to grant such promotion. The interim order has
been passed by the Division Bench resorting prima facie satisfaction that the
Prabandh Sanchalak has no right to grant any such promotion.
Copy of the judgment of the Division Bench has been annexed at page 32 of
this writ petition.

In view of that the petitioner is entitled for interim order.
Till the next date of listing the impugned order dated 25.6.2010 shall remain
in abeyance.

List on 28.7.2010.

Order Date :- 12.7.2010
Sh