Allahabad High Court High Court

Saurabh Trivedi S/O K.S. Trivedi & … vs State Bank Of India Thru Chairman & … on 4 February, 2010

Allahabad High Court
Saurabh Trivedi S/O K.S. Trivedi & … vs State Bank Of India Thru Chairman & … on 4 February, 2010
Court No. - 4

Case :- SERVICE BENCH No. - 90 of 2010

Petitioner :- Saurabh Trivedi S/O K.S. Trivedi & Ors.
Respondent :- State Bank Of India Thru Chairman & Ors.
Petitioner Counsel :- M.C. Pandey
Respondent Counsel :- Sudeep Seth

Hon'ble Sunil Ambwani,J.

Hon’ble Vedpal,J.

A short counter affidavit was filed on 30.1.2010. Today, Shri M.C.Pandey
has also filed a second application for interim relief duly supported by a
supplementary affidavit in which he has given the course content and
curriculum of M.B.A. (Systems) of Pune University and M.B.A.(e-Business)
of Lucknow University to establish that there is no difference between these
two courses.

The counsel for the applicants submits that State Bank of India, has grossly
discriminated petitioners inasmuch as, the diploma in business administration,
has been given precedence and has been treated equal to M.B.A., whereas
M.B.A.(e-Business) has not been treated to be equal to these qualifications.

The matter requires consideration. Let detailed counter affidavit be filed
within three weeks. Rejoinder affidavit within three days thereafter. List on
9.3.2010.

As an interim measure, we provide that the selection of last four candidates, in
the relevant category shall be subject to result of this writ petition. If the
appointment letters have not been issued, the Bank will make a condition in
the appointment letters of the last four candidates in the category that their
appointment will be subject to the result of this petition.

Let a certified copy of this order be supplied to the counsel for the petitioners,
on payment of usual charges.

Order Date :- 4.2.2010

Tripathi