Allahabad High Court High Court

Jagat Narain Singh & Others vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Jagat Narain Singh & Others vs State Of U.P. & Others on 26 July, 2010
Court No. - 30

Case :- WRIT - A No. - 58440 of 2008

Petitioner :- Jagat Narain Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Siddharth Khare,Ashok Khare
Respondent Counsel :- C.S.C.,A.N.Srivastava,Suresh Chandra,Yashwant
Verma

Hon'ble Amreshwar Pratap Sahi,J.

Heard Sri V.S. Gupta learned counsel for the petitioner, Sri G.P. Singh
holding brief of Sri A.N. Srivastava for the contesting respondents and
the learned Standing Counsel Sri A.K. Tiwari.

The issue involved is of the applicability of the amended seniority rules
in favour of the Scheduled Caste/Schedule Tribe candidates as
amended w.e.f. 17.6.1995.

The ground taken by the petitioner is that even though the said rules
have been promulgated it is admitted on facts, in view of the counter
affidavit filed on behalf of the State, that the petitioners were senior to
the contesting respondents prior to 17.6.1995 and the Government
Order by which the redetermination of seniority has been directed does
not speak about any such inter-se seniority being disturbed prior to
17.6.1995.

The matter requires scrutiny. Learned counsel for the respondents have
been unable to make out any cause for vacating the interim order dated
14.11.2008. Accordingly the order dated 14.11.2008 shall continue until
further orders.

List before the appropriate bench.

Order Date :- 26.7.2010
Sahu