Allahabad High Court High Court

Jai Pratap Singh vs State Of U.P. And Others on 29 January, 2010

Allahabad High Court
Jai Pratap Singh vs State Of U.P. And Others on 29 January, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 4318 of 1991

Petitioner :- Jai Pratap Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.Pathak
Respondent Counsel :- C S C

Hon'ble Sanjay Misra,J.

The cause list has been revised. None appears on behalf of the
petitioner to press this writ petition. There is no illness slip nor any
mention to pass over the matter today. Learned Standing Counsel
for the respondents is present.

Learned Standing Counsel submits that in pursuance of the
examination held by the Public Service Commission the petitioner
was selected. The petitioner was given appointment on
15.12.1990. He has filed this writ petition for being given seniority
from the date of the selection i.e. 7.3.1985. He submits that the
ground taken in this writ petition do not entitle the petitioner to the
relief claimed in this writ petition.

In view of the aforesaid submission this writ petition is dismissed.

Interim order, if any, is vacated.

No order is passed as to costs.

Order Date :- 29.1.2010
Pravin