Court No. - 18 Case :- WRIT - A No. - 14539 of 1992 Petitioner :- Hari Kishan Respondent :- Director Of Harticulture & Others Petitioner Counsel :- Y.S. Bohra Respondent Counsel :- S.C. Hon'ble Arun Tandon,J.
Nobody is present on behalf of the petitioner to press the present writ
petition even in the revised reading of the list.
Under the impugned order passed by the Deputy Director of
Horticulture, Meerut Division, Meerut dated 29th February, 1992,
petitioner has been repatriated to his substantive post. A copy whereof
has been enclosed as Annexure-2 to the writ petition. From the order
impugned, this Court finds that the promotion of the petitioner was only
till regular promotion and with a condition that on regular appointment
being made by the Directorate, the posting of the petitioner would
come to an end automatically.
There is no illegality or infirmity in the order passed by the Deputy
Director. The present writ petition is accordingly dismissed.
(Arun Tandon, J.)
Order Date :- 14.7.2010
Sushil/-