Court No. - 29 Case :- WRIT - A No. - 36893 of 2010 Petitioner :- Har Charan Respondent :- State Of U.P. And Others Petitioner Counsel :- R.P. Pandey Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Nobody is present to press the writ petition even in the
revised reading of the cause list.
The date of birth of the Petitioner as per the averments made
in the present writ petition is 01.07.1948. He will, therefore,
attain the age of 62 years on 30.06.2010 and would retire on
the said date.
The averment made in paragraph 7 of the writ petition that
since the petitioner will attain the age of 62 years on
01.07.2010 he is entitled to continue till the end of the
academic session 2010-2011 is totally misplaced. The date of
retirement is achieved one day prior to the actual date of birth
on achieving the requisite age of retirement.
Writ petition is dismissed.
Dated : 28.06.10
VR/36893/10