W.A. No. 348/2010
12/05/2010:
Shri O.P. Dwivedi, Advocate for the appellant.
Shri Deepak Awasthi, Government Advocate for
respondent nos. 1 to 6 on advance copy.
Appellant has assailed the order with respect to grant of
additional charge of Sub-Engineer in Sub Division Devlond.
The additional charges given to respondent no.7 was subject
matter of challenge in the writ petition filed before the Single
Bench of this Court. The order was passed on 15/04/2010.
The Single Bench has declined to interfere in the matter and
direction has been issued to the respondent no. 2 to look into
the matter and pass appropriate orders in respect of additional
charge within a period of two months from the date of receipt
of certified copy of the order.
Petitioner’s counsel has submitted that order was passed
by Superintending Engineer to distribute the work and
thereafter, the impugned order was passed, it suffers with
malice.
As the order is in respect of the holding of the additional
charge, it is purely administrative matter, learned Single Judge
is right in directing the respondent no.2 to consider the
grievance and to decide it within a period of two months from
the date of receipt of certified copy of the order. The period of
two months is reduced to six weeks.
With the aforesaid modification in the order, no further
interference is called for.
Writ appeal stands disposed of.
(Arun Mishra) (S.C. Sinho)
Judge Judge
nn