Allahabad High Court High Court

Kumari Beena Bhatt D/O Daya … vs State Of U.P. Thru Secy. U.P. … on 4 February, 2010

Allahabad High Court
Kumari Beena Bhatt D/O Daya … vs State Of U.P. Thru Secy. U.P. … on 4 February, 2010
Court No. - 27

Case :- REVIEW PETITION No. - 8 of 2010

Petitioner :- Kumari Beena Bhatt D/O Daya Krishna Bhatt ( M/B 543/1996 )
Respondent :- State Of U.P. Thru Secy. U.P. Karmik & Ors.
Petitioner Counsel :- Y.S. Lohit

Hon'ble Devi Prasad Singh,J.

Hon’ble Anil Kumar,J.

Heard Sri Y.S. Lohit, learned counsel for the review petitioner.

There appears to be no error at the face of record keeping the
principle contained under Order 47 Rule 1 of the Code of Civil
Procedure. However, it has been submitted by the learned counsel
of the petitioner that during the pendency of the writ petition, the
petitioner was absorbed in hill cadre. During the pendency of the
writ petition, her option was accepted and she was promoted on
higher post.

The submission of the learned counsel for the petitioner is that
these facts are not brought on record either by filing the
supplementary affidavit or by amending the writ petition. In case it
is so ,consequence shall be followed. The judgment and order
dated 2.12.2009 shall not affect the petitioner’s service career .

The review petition is disposed of accordingly.

Order Date :- 4.2.2010
dk/