Allahabad High Court High Court

Const. No. 153, Shakti Singh Yadav vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Const. No. 153, Shakti Singh Yadav vs State Of U.P. And Others on 3 August, 2010
Court No. - 38

Case :- WRIT - A No. - 42233 of 2010

Petitioner :- Const. No. 153, Shakti Singh Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Udai Chandani
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

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

The grievance raised by the petitioner in the present writ petition is
that in a particular incident, the petitioner along with other officers
participated and according to 1994 Government Order, the other
five persons have been granted out of turn promotion but the
petitioner has not been considered in spite of the request made by
the petitioner.The petitioner has brought on record the
representation filed by the petitioner annexed to the supplementary
affidavit.

In view of the aforesaid facts and circumstances, this writ petition
is disposed of finally directing respodnent no.2 to take decision
regarding out of turn promotion according to law taking into
consideration the fact that whether similarly situated persons have
been granted out of turn promotion in the benefit of the same
incident. A detailed and reasoned order be passed by respondent
no.2 within a period of two months from the date of production of
certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 3.8.2010
V.Sri/-