Allahabad High Court High Court

Hare Ram And Others vs State Of U.P. And Others on 22 July, 2010

Allahabad High Court
Hare Ram And Others vs State Of U.P. And Others on 22 July, 2010
Court No. - 38

Case :- WRIT - A No. - 42217 of 2010

Petitioner :- Hare Ram And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. B. Tripathi
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Learned Standing Counsel appearing for the respondents may file a counter
affidavit within three weeks. Petitioners will have two weeks, thereafter, to
file a rejoinder affidavit.

List after expiry of the aforesaid period.

The 1982 Government Order clearly provides that for the purposes of
promotion from Class-IV to Class-III, criteria will be a limited written
examination as well as service record and Interview. In case where the
exclusive post of Typist is to be filled, then a condition to that effect has to be
mentioned. From the direction of the District Magistrate, it does not appear
that it is an exclusive consideration for the post of Typist in Class-III.

In such circumstances, the promotion from Class-IV to Class-III made by the
respondent will be subject to the decision of the writ petition.

Order Date :- 22.7.2010
NS