Allahabad High Court High Court

Satish Kumar Tripathi vs State Of U.P.,Thru. Prin. … on 2 July, 2010

Allahabad High Court
Satish Kumar Tripathi vs State Of U.P.,Thru. Prin. … on 2 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 890 of 2010

Petitioner :- Satish Kumar Tripathi
Respondent :- State Of U.P.,Thru. Prin. Secy.,Energy Deptt.,& Others
Petitioner Counsel :- B.R. Singh
Respondent Counsel :- C.S.C.,Sanchit S. Asthana

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

During the pendency of Writ Petition No.672 (S/B) of 2010 filed against the
rejection of absorption of services of petitioner claimed on the ground that
the officers junior to petitioner who also come from the same source have
already been absorbed, the petitioner has been repatriated by the parent
department during summer vacation, just in order to defeat the claim of the
petitioner. The order of repatriation dated 28.06.2010 is stayed and the
petitioner shall continue until further orders. The department shall not go a
head with any promotion till question of absorption of the petitioner is
decided.

Order Date :- 2.7.2010
Suresh/-