Allahabad High Court High Court

Deonath Singh @ Deonath Yadav vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Deonath Singh @ Deonath Yadav vs State Of U.P. & Others on 16 July, 2010
Court No. - 25

Case :- WRIT - A No. - 69252 of 2009

Petitioner :- Deonath Singh @ Deonath Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Indrasen Singh Tomar
Respondent Counsel :- C. S. C.

Hon'ble Amreshwar Pratap Sahi,J.

The contention raised by the petitioner is that the claim of the petitioner
has been rejected on the ground which clearly impinges Article 14 of the
Constitution of India inasmuch as it is with regard to the same incident in
respect of the same citation that the Sub Inspector of Police Sant Lal
has been extended the benefit out of turn promotion whereas the
petitioner has been denied the said benefit. A counter affidavit has been
filed on behalf of the respondents through Mr. P.K. Tiwari Circle Officer,
Ghoshi, District Mau.

Learned Standing Counsel contends that he may be granted further
time to file a supplementary counter affidavit explaining the aforesaid
position as sought to be raised by the petitioner.

In my opinion, the counter affidavit already on record is sketching and it
does not answer the aforesaid contention raised by the petitioner.

Learned Standing Counsel may file a supplementary counter affidavit
within three weeks from today calling upon the responsible officer for the
said purpose.

List after three weeks.

Order Date :- 16.7.2010
Sahu