Allahabad High Court High Court

Rakesh Kumar Singh vs State Of U.P. & Others on 9 August, 2010

Allahabad High Court
Rakesh Kumar Singh vs State Of U.P. & Others on 9 August, 2010
Court No. - 39

Case :- WRIT - A No. - 34257 of 2010

Petitioner :- Rakesh Kumar Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Santosh Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

The petitioner who had been promoted on the post of Mate from
the post of Beldar by the order dated 22nd October, 2009 has
sought the quashing of the order dated 15th May, 2010 passed by
the Executive Officer, Public Works Department, Ballia by which
the said promotion order has been cancelled.

A perusal of the impugned order shows that there are 155 Beldars
senior to the petitioner. The petitioner has not annexed the
seniority list which could have shown whether the factual position
mentioned in the impugned order is correct or not.

The petitioner may, therefore, represent to the Executive Engineer,
Public Works Department against the impugned order dated 15th
May, 2010 along with the certified copy of this order who shall
consider the same and pass an appropriate order within eight
weeks from the date of filing of the representation.

The writ petition is, accordingly, disposed of.

It is made clear that the Court has not adjudicated upon merits of
the case which shall be examined by the Executive Engineer,
Public Works Department in accordance with law.

Order Date :- 9.8.2010
GS