Court No. - 4 Case :- SERVICE BENCH No. - 6495 of 1990 Petitioner :- Dinesh Narian Saxsena Respondent :- State Of U.P.& Ors. Petitioner Counsel :- N.N.Jaiswal Respondent Counsel :- C.S.C. Hon'ble Sunil Ambwani,J.
Hon’ble Anil Kumar,J.
The petitioner hasappeared in person. He is claiming
seniority and promotion since 1981. He had retired in
January 1991. There is nothing on record to show as to why
he was superseded by persons junior to him.
A counter affidavit has not been filed. Nor there is any
decision on his representation, to give indication as to why
he was passed over.
A supplementary affidavit has been filed today by the
petitioner annexing some documents which are stated to be
helpful to him in proving his case.
The matter is pending since 19 years without any help from
the State respondents. The State is allowed two week
further time to file counter affidavit. If no counter affidavit is
filed within this period, the court may presume that the facts
stated in the writ petition are correct and grant all the reliefs
to the petitioner, straightaway.
List on 17.2.2010 with the liberty to the petitioner to make a
mention for hearing of the matter on that date.
Let a copy of this order may be supplied to the loffice of the
Chief Standing Counsel by tomorrow free of cost.
Order Date :- 21.1.2010
nethra