Court No. - 29 Case :- WRIT - A No. - 46716 of 2010 Petitioner :- Awanindra Kumar Shukla Respondent :- Purvanchal Gramin Bank Petitioner Counsel :- Kartikeya Saran Respondent Counsel :- Aditya Kumar Singh Hon'ble Sheo Kumar Singh,J.
Hon’ble Devendra Kumar Arora,J.
Supplementary affidavit filed is taken on record.
Argument is that the petitioner has secured minimum cut of
marks according to his information although according to the
counsel for the bank petitioner has received slightly lesser
marks in one of the papers so required to enable him to be
interviewed for the promotional post.
In view of the aforesaid, we are of the view that the answer
sheet/record in that respect is to be produced by the learned
Advocate who appears for the respondent bank on the date
fixed so that matter may be appropriately dealt with.
Put up this matter as fresh on 13.8.2010.
Order Date :- 9.8.2010
Sachdeva