Allahabad High Court
Faridduddin vs State Of U.P. & Others on 16 July, 2010
Court No. - 25 Case :- WRIT - A No. - 69152 of 2009 Petitioner :- Faridduddin Respondent :- State Of U.P. & Others Petitioner Counsel :- J. H. Khan,Gulrez Khan Respondent Counsel :- C. S. C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner.
The claim of the petitioner is that juniors to him have been considered
for regularization and according to the seniority list the claim of the
petitioner ought to have been considered but the respondents have
failed to proceed the process claim of the petitioner.
These are factual aspects which cannot be gone into at this stage and it
will be appropriate that the respondent no. 2 examine the claim of the
petitioner and pass an appropriate order in accordance with law within
three months from the date of presentation of a certified copy of this
order before him.
The writ petition is disposed of.
Order Date :- 16.7.2010
Sahu