Madhya Pradesh High Court
Krishnapal Singh Yadav vs M/S Hindustan Copper Ltd on 31 May, 2010
Writ Petition No.7308/2010
31.5.2010
Shri Hitendra Singh, counsel for the petitioner.
Heard on admission.
The main submission of the petitioner is that by order
dated 9.4.2010, Annexure P2, he was promoted to the post of
Deputy Manager (Survey) and immediately thereafter by the
impugned order dated 29.4.2010 Annexure P1, the order of
promotion has been illegally withdrawn.
Issue notice to the respondents on payment of process
fee within three days.
The notices shall be made returnable within six weeks.
Prayer for interim relief will be considered after service of
notice on the respondents.
V.JUDGE
ss