Allahabad High Court High Court

Smt. Janki Negi W/O B.S. Negi vs State Of U.P. Thru Secy. Madhyamik … on 3 February, 2010

Allahabad High Court
Smt. Janki Negi W/O B.S. Negi vs State Of U.P. Thru Secy. Madhyamik … on 3 February, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 598 of 2010

Petitioner :- Smt. Janki Negi W/O B.S. Negi
Respondent :- State Of U.P. Thru Secy. Madhyamik Education & Ors.
Petitioner Counsel :- A.R. Masoodi
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard Sri A.R.Masoodi, learned counsel for the petitioner and learned
Standing counsel for the opposite parties.
Case of the petitioner is that she has completed the requisite period of
ten years on the post of Lecturer as she has been working since the year
1995. There is a resolution in her favour for granting her promotion still
the selection grade has not been given to her.
Learned Standing counsel pays for and is granted three weeks’ time to
seek specific instructions on the averments made in the writ petition.
Rejoinder affidavit may be filed within a week thereafter.
List immediately thereafter.

Order Date :- 3.2.2010
RKM.