Allahabad High Court High Court

Gama Singh Chauhan vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Gama Singh Chauhan vs State Of U.P. & Others on 12 January, 2010
Court No. - 38

Case :- WRIT - A No. - 38820 of 2009

Petitioner :- Gama Singh Chauhan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shailesh Kumar Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and the learned
standing counsel.

Learned counsel for the petitioner prays for time to file a
rejoinder affidavit. A counter affidavit and a supplementary
counter affidavit have been filed on behalf of the
respondents, which had been served on the petitioners a
month ago.

In the counter affidavit it has been categorically stated that
the petitioner had been called upon to perform his duty on
the post held by him under the order dated 03.08.2009 in the
office of the Chief Medical Superintendent, Joint Hospital,
Mau.

In this view of the matter, the petitioner has neither been
reverted nor his financial emoluments have been reduced. It
has further been stated in the counter affidavit that on
account of the administrative inquiry pending, it was not
found necessary to give financial charge to the petitioner for
the time being.

Accordingly, none of the rights of the petitioner was
prejudiced so as to warrant interference under Article 226 of
the Constitution of India.

The writ petition lacks merit and is accordingly dismissed.

Order Date :- 12.1.2010
Akv