Allahabad High Court High Court

Rajesh Kumar vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Rajesh Kumar vs State Of U.P. & Others on 27 January, 2010
Court No. - 18

Case :- WRIT - A No. - 2182 of 2010

Petitioner :- Rajesh Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vinod Sinha,Mahesh Sharma
Respondent Counsel :- C.S.C.

Hon'ble Sudhir Agarwal, J.

Petitioner has filed this writ petition seeking a writ of mandamus commanding
the respondents to consider him for promotion to the post of Lecturer
(Commerce) in H.A.V. Inter College, Deoband, Saharanpur which, according
to him, fell vacant on 30.6.2009 due to retirement of one Sri Pramod Kumar
Singhal and also not to promote respondent no. 5 on the said post.
It is admitted by Sri Vinod Sinha, learned counsel for the petitioner that the
respondent no. 5 has already resigned from the post of Assistant Teacher (L.T.
Grade) and is not a teaching staff of the College. That being so, grant of relief
so far as the prays no. 1 is concerned does not arise.
So far as prayer no. 2 is concerned, it is always open to the respondents to fill
in the vacancy as and when they decide to do so and this Court has no reason
to doubt that the same would be done in accordance with law.
With the above observation, the writ petition is disposed of.
Dt. 27.1.2010
PS-2182/2010