Court No. - 22 Case :- SERVICE SINGLE No. - 2951 of 2009 Petitioner :- Ajit Kumar Singh S/O Sri Vijay Bhan Singh Respondent :- Managing Director,U.P.State Roadways Transport Corpn.& Anor. Petitioner Counsel :- Vinod Kumar Singh Respondent Counsel :- Umesh Chandra Pandey Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Learned counsel for the petitioner states that persons appointed as like the
petitoiner have been adjusted and fresh agreements have been entered with the
said category of persons. A proforma agreement has also been placed on
record as Annexure No.RA-1 to the rejoinder affidavit.
Learned counsel for the opposite parties could not furnish any reasonable
explanation in regard to the aforesaid fact.
In these circumstances, the opposite parties are directed that if identically
situated persons have been adjusted and fresh agreements have been entered
with them, the petitioner’s case will also be considered in the like nature.
Order Date :- 29.7.2010
RBS/-