Allahabad High Court High Court

Harish Kumar Srivastava vs State Of U.P.Through Prin. Secy. … on 12 August, 2010

Allahabad High Court
Harish Kumar Srivastava vs State Of U.P.Through Prin. Secy. … on 12 August, 2010
Court No. - 27

Case :- SERVICE BENCH No. - 995 of 2010

Petitioner :- Harish Kumar Srivastava
Respondent :- State Of U.P.Through Prin. Secy. Finance Civil Sectt. Lko.
Petitioner Counsel :- Farooq Ahmad
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble Vedpal,J.

Post of Chief Audit officer has been kept attached with the Directorate of
Pension and for the last more than three years, it has not been filled up.

Petitioner’s counsel relying upon a recent judgment in the case of Union of
India and another Vs.Hemraj Singh Chauhan and others : (2010) 4 Supreme
Court Case 290, states that petitioner should be promoted.

Learned Standing counsel submits that in spite of the communication made,
no one has turned up with necessary instructions.

There appears no justification on the part of the respondents in keeping the
vacancies unfilled which is adversely affecting the moral of promotees.

Let Principal Secretary, Finance Department, Government of U.P., appear in
person to apprise the Court as to why vacancies have not been filled up.
However, in case before next date of listing, Departmental Promotion
Committee is convened to fill up the vacancies, it will not be necessary for
the Principal Secretary Finance to appear before this Court but any other
Officer may appear to apprise the court.

List on 6.9.2010.

We hope that by the next date of listing, Departmental Promotion Committee
would be convened and necessary steps would taken to fill up the vacancies.

Order date : 12.8.2010.

Tripathi.