Allahabad High Court High Court

Dharm Narain Pathak vs State Of U.P. And Others on 21 July, 2010

Allahabad High Court
Dharm Narain Pathak vs State Of U.P. And Others on 21 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39154 of 2010

Petitioner :- Dharm Narain Pathak and others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Arun Kumar Tripathi
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Supplementary affidavit filed today be kept on record.

Heard learned counsel for the petitioners and learned Standing Counsel.

The petitioners claim that they are entitled to be promoted on the basis of
seniority from the date of their initial appointment but the place of the
petitioners has wrongly been fixed by the respondents. Thus, petitioners have
been deprived from promotion on the post of Head Constable ( Driver).

I have considered the submission of the petitioners and perused the record.

As the petitioners have already submitted their representation to this effect on
27.4.2010, therefore, in my opinion that the petitioners’ representation may be
considered and decided by the relevant authority i.e. respondent No.3,
according to law by speaking order within two months from the date of
production of certified copy of this order.

The writ petition is disposed of accordingly.

No order as to costs

Order Date :- 21.7.2010
Rkb