High Court Madhya Pradesh High Court

Lalji Namdeo vs The State Of M.P on 19 January, 2010

Madhya Pradesh High Court
Lalji Namdeo vs The State Of M.P on 19 January, 2010
                                      W.P.No. 12973 / 2003

                               ( Lalji Namdeo ....v. ....State of MP)


      19-01-2010

      Shri B.K.Upadhyaya, counsel for the petitioner.


      Ms. Sheetal Dubey, Panel Lawyer, for the respondent/State.

The petitioner has filed this petition apprehending that his order of
promotion as Upper Division Teacher, dated 31-8-98 could be
withdrawn/cancelled by the respondent-authorities on the ground that the
petitioner was not drawing regular scale on the date of his promotion. The
Tribunal by an interim order has permitted the petitioner to continue to work on
the promoted post.

The respondents have filed a return and have stated that no action for
cancellation of his order of promotion has been initiated and, therefore, the
petition is premature.

In the circumstances, the petition filed by the petitioner has been
rendered infructuous in view of the stand taken by the respondents in the
return.

The petition is accordingly disposed of with liberty to the petitioner to
approach this Court in case further cause of action arises.

C.C. as per rules.

(R.S.Jha)
Judge

mct