Allahabad High Court High Court

Satish Chandra vs Shailendra Kumar Singh, Nagar … on 12 January, 2010

Allahabad High Court
Satish Chandra vs Shailendra Kumar Singh, Nagar … on 12 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 1685 of 2009

Petitioner :- Satish Chandra
Respondent :- Shailendra Kumar Singh, Nagar Ayukt, Nagar Nigam
Lucknow
Petitioner Counsel :- Piyush Asthana
Respondent Counsel :- Shailendra Singh Chauhan

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Learned Addl. Chief Standing Counsel has taken a shelter of averments made
in para 14 of the rejoinder affidavit but no order has been passed in pursuance
to the order of this Court to consider the candidature of the petitioner.

Considering the aforesaid facts, the opposite parties may be advised to pass
an order in accordance with the order of this Court dated 14.12.2007 by
means of which it was directed that the opposite parties are directed to give
due weightage of the petitioner’s past services while making appointment.

Let this be done within fifteen days.

List this petition in the second week of February 2010.

Order Date :- 12.1.2010
BLY