Court No. - 25 Case :- WRIT - A No. - 66227 of 2009 Petitioner :- Bansh Bahadur Yadav Respondent :- State Of U.P. & Another Petitioner Counsel :- Swarn Kumar Srivastava,Anil Kumar Srivastava Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and the learned Standing
Counsel.
The petitioner claims promotion to the post of Junior Engineer under the
U.P. Minor Irrigation Department Subordinate Engineering Services
Rules 2009. He submits that in spite of the eligibility of the petitioner the
claim has not been considered and the matter is kept pending for no
valid reason.
Learned counsel for the petitioner submits that as a matter of fact the
persons from different sources of recruitment have been considered and
the claim of the petitioner has been withheld which would directly result
in loss of seniority and other consequential benefits on account of non-
consideration of the candidature of the petitioner.
Learned Standing Counsel was called upon to file a counter affidavit six
months back on 5th December, 2009 yet no counter affidavit is
forthcoming. In such circumstances, the matter is disposed of finally with
a direction to the respondent no. 2 to consider the grievance of the
petitioner in respect of his claim of promotion of the petitioner and pass
an appropriate order in accordance with law within three months from
the date of presentation of a certified copy of this order before him.
The writ petition is disposed of.
Order Date :- 16.7.2010
Sahu