* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) No. 12899/2005
% Date of Decision: 04.04.2011
SHIV SWARUP SHARMA ..... Petitioner
Through : None
versus
U.O.I. & ORS. ..... Respondents
Through : Mr. Sachin Datta with
Mr. Manikya Khanna,
Advocates for UOI.
Mr. R.V. Sinha with Mr. A.S.
Singh, Advocates for the
respondents.
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MS. JUSTICE VEENA BIRBAL
1. Whether Reporters of local papers may be allowed
to see the judgment ? No
2. To be referred to the Reporter or not? No
3. Whether the judgment should be reported in Digest? No
ANIL KUMAR, J.
The Tribunal had declined the prayer of the petitioner inter
alia on the ground that though the petitioner had assailed the order
and has claimed the relief that he should be promoted as
Commissioner in his department from the date his juniors were
W.P.(C)12899/2005 Page 1 of 2
promoted but he has not challenged the earlier order ignoring him
for promotion to the post of Joint Commissioner which was earlier
known as Deputy Commissioner and thereafter he was promoted to
the post of Commissioner. It is also apparent from the record that
the petitioner has been subsequently promoted to the post of Joint
Commissioner on regular basis vide notification dated 17.12.2003
and that he had been promoted as Commissioner on 21.10.2004.
On 23.03.2011 and 28.03.2011, the matter was got adjourned
at the request on behalf of counsel for the petitioner.
Today, no one is present on behalf of the petitioner.
The writ petition is, therefore, dismissed in default.
ANIL KUMAR, J.
VEENA BIRBAL, J.
APRIL 04, 2011
kks
W.P.(C)12899/2005 Page 2 of 2