Court No. - 11 Case :- SERVICE SINGLE No. - 2806 of 2010 Petitioner :- Harish Chandra Gupta Respondent :- State Of U.P. Through The Principal Secy.Education Lucknow Petitioner Counsel :- D.K.Singh Chauhan Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Learned counsel for the respondent prays for and is granted four weeks time
to file counter affidavit. Two weeks thereafter is granted to the petitioner for
rejoinder affidavit.
Sri D.K. Singh Chauhan, learned counsel for the petitioner, for the purpose of
interim relief submits that the petitioner is working on the post of L.T. Grade
Teacher in Calvin Inter College, Mahmoodabad, Sitapur. He further submits
that a post of Lecturer (Maths) had fallen vacant in the institution on
30.06.2008 due to retirement of one Sri V.K. Agarwal, the petitioner who is
fully eligible to be promoted on the said postn which is to be filled up by way
of promotion under promotion quota as per the Rule 10 (B) of the U.P.
Secondary Education Service Selection Board Rules, 1998 but his case was
not considered in spite of the representation made by him for redressal of his
grievance dated 12.03.2010 as contained as Annexure-4 by O.P. No. 3 (Joint
Director of Education, Lucknow Region, Lucknow).
In view of the abovesaid facts, O.P. No. 3 Joint Director of Education,
Lucknow Region, Lucknow is directed to consider and dispose of the
petitioner’s representation dated 12.03.2010 (Annexure-4) with speaking and
reasoned order preferably within a period of four weeks from the date of
receiving of certified copy of this order.
Order Date :- 10.5.2010
Ravi