Allahabad High Court High Court

Dr. Rakesh Pal Singh & Others vs State Of U.P. & Another on 21 July, 2010

Allahabad High Court
Dr. Rakesh Pal Singh & Others vs State Of U.P. & Another on 21 July, 2010
Court No. - 29

Case :- WRIT - A No. - 28268 of 2009

Petitioner :- Dr. Rakesh Pal Singh & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vinay Kumar Tiwari,Vinay Kumar Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

It is stated by learned counsel for the petitioner that petitioner nos.
1, 2, 3 and 4 have been promoted as Medical Officer Level IV. So
far as the promotions of petitioner nos. 5 and 6 are concerned, it is
stated by the standing counsel that they have now completed 17
years of service. Earlier they have given option for Specialist
Cadre and then after merger of Specialist Cadre, there are only two
cadres namely ‘male’ and ‘female’. The petitioner nos. 5 and 6 are
now eligible to be considered for promotion with their original
seniority prior to their options.

Learned standing counsel states that the Committee constituted by
the State Government is likely to consider the representations filed
against the denial of promotions, very soon.

List this matter again on 10th August, 2010.

The State Government will give a positive reply with regard to the
grievance raised by petitioner nos. 5 and 6 against their exclusion
from promotions in April, 2010.

Order Date :- 21.7.2010
A. Verma