Allahabad High Court High Court

Dr. Ravindra Kumar S/O Meghnath … vs State Of U.P. Thru Principal … on 15 July, 2010

Allahabad High Court
Dr. Ravindra Kumar S/O Meghnath … vs State Of U.P. Thru Principal … on 15 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 945 of 2010

Petitioner :- Dr. Ravindra Kumar S/O Meghnath Singh & Ors.
Respondent :- State Of U.P. Thru Principal Secretary Agriculture Ed.
& Ors
Petitioner Counsel :- H.G.S. Parihar,N.P. Singh
Respondent Counsel :- C.S.C.,Illigible,Uttam Kumar Verma

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

Application for dismissal of the writ petition along with a counter
affidavit, on behalf of respondent nos. 3 to 5, filed in Court is taken on
record.

During the course of hearing, it transpires that in terms of Section 28 (r)
of the U.P. Krishi Evam Prodyogik Vishwavidyalaya Act, 1958, it
would be mandatory to bring a suitable amendment in Statute, in order
to incorporate the Career Advancement Scheme said to have been
adopted by the State Government. But it appears that Vice Chancellor
had recommended for payment of emoluments without there being any
such amendment in Statute and thereafter has since also revoked it.
Rejoinder affidavit, if any, may be filed within a week.
List after a week.

Order Date :- 15.7.2010
ML/Ashwini