Court No. - 38 Case :- WRIT - A No. - 42728 of 2010 Petitioner :- Gauri Shankar Vishwakarma Respondent :- State Of U.P. And Others Petitioner Counsel :- Indra Raj Singh Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
Petitioner was a retrenched employee of Auto Tractors Limited, Pratapgarh.
Subsequently, he has been absorbed in Minor Irrigation Department.
According to the petitioner, about 11 years have been passed, but he has not
been given promotion and pay protection in spite of repeated requests and
representations. Further submission has been made that according to the
circular issued by the Chief Engineer in the month of December 2001, after
completion of five years of service, petitioner was also entitled to be
promoted, but the claim of the petitioner has not yet been considered. Hence,
the present writ petition.
I have considered the submissions of learned counsel for the petitioner and
learned Standing Counsel. As the claim of the petitioner is still pending
consideration on the basis of representation submitted by him before
respondent No.2, therefore, in my opinion, it will be appropriate that
respondent No.2 may be directed to decide the claim of the petitioner for the
relief sought by a speaking and reasoned order within a period of three
months from the date of production of certified copy of the order.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 23.7.2010
NS