Allahabad High Court High Court

Bhagwat Prasad Sharma vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Bhagwat Prasad Sharma vs State Of U.P. & Others on 11 January, 2010
Court No. - 26

Case :- WRIT - A No. - 893 of 2010

Petitioner :- Bhagwat Prasad Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bijendra Kumar Mishra
Respondent Counsel :- C.S.C.,Dinesh Kumar Rai

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and the learned
Standing Counsel.

This writ petition has been filed for issuing a writ of mandamus
commanding respondent no.2 to finalize the seniority list of
Lecturer and fix the seniority of the petitioner upon respondents
no.5 and 6. The petitoner submits that the petitioner being a senior
has raised this dispute that he is senior, as such the seniority list
may be finalized but the same has not been done and the matter is
kept pending before respondent no.2. Hence, the present writ
petition.

In such circumstances the present writ petiton is being disposed of
finally giving a liberty to the petitioner to file a comprehensive
representation annexing a copy of the writ petition and other
documents before respondent no.2 within two weeks and if such
representation is filed, the respondent no.2 is directed to decide the
same after giving full opportunity to the relevant parties and the
Committee of Management and pass appropriate orders in detail
after assigning the reasons within a period of three months from
the date of production of certified copy of this order before him.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 11.1.2010
V.Sri/-