Allahabad High Court High Court

K.K.Sharma vs State Of U.P.Through Secy. on 27 January, 2010

Allahabad High Court
K.K.Sharma vs State Of U.P.Through Secy. on 27 January, 2010
Court No. - 14
Case :- SERVICE SINGLE No. - 1748 of 1999
Petitioner :- K.K.Sharma
Respondent :- State Of U.P.Through Secy.
Petitioner Counsel :- K.D.Nag
Respondent Counsel :- C.S.C.

Hon'ble Sanjay Misra,J.

Heard Sri K.D.Nag, learned counsel for the petitioner and learned Standing
Counsel for the respondents.

The petitioner has filed the writ petition, requiring the respondents to decide his
representation, wherein the petitioner had claimed promotion. According to
Annexure-12 filed alongwith application by the petitioner, which is dated
14.7.1999, the claim for promotion of the petitioner to the post of Varishtha
Sahayak at Medical College, Meerut with effect from 8.3.1985 has been granted to
him. The petitioner thereafter claimed salary at par with one Sri J.P.Sharma, who
was junior to the petitioner. By an interim order dated 24.4.2000, this Court
directed the opposite parties to consider such representation of the petitioner and
pass orders in accordance with law. This representation dated 20.9.1999, according
to the petitioner has not yet been disposed of and as such the interim order dated
24.4.2000 has not been complied with by the respondents. According to the
respondents, the Director General, Medical Education & Training U.P. Lucknow,
respondent no.2 is the authority, who has to consider the claim of the petitioner.

In view of the aforesaid circumstances, it is provided that the respondent no.2,
Director General Medical Education & Training U.P. Lucknow is required to
consider the claim of the petitioner as contained in the representation dated
20.9.1999 within six weeks from the date the petitioner serves a certified copy of
this order alongwith a copy of the interim order dated 24.4.2000 and a true copy of
the representation dated 29.9.1999.

It is made clear that this Court has not expressed its opinion on the merit of the
claim made by the petitioner and that has to be done by the respondent no.2. Since
the claim is to be considered by the respondent no.2, there will be no fruitful
purpose in keeping this writ petition pending any longer.

Accordingly, the writ petition stands disposed of as directed above.

No order is passed as to costs.

Order Date :- 27.1.2010
Lbm/-