Allahabad High Court High Court

Manoj Kumar Verma vs State Of U.P.Through Principal … on 4 August, 2010

Allahabad High Court
Manoj Kumar Verma vs State Of U.P.Through Principal … on 4 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 2674 of 2000

Petitioner :- Manoj Kumar Verma
Respondent :- State Of U.P.Through Principal Secy.
Petitioner Counsel :- Amit Gupta,Km.Vishnu Mohini
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Heard learned counsel for the petitioner and the learned standing counsel.

The petitioner had appeared in the examination for recruitment to the post of
Paid Platoon Commander but when the petitioner was not selected, the
present writ petition was filed in the year 2000.

Counter and rejoinder affidavits were exchanged. In the meantime, other
colleague of the petitioner, Anil Kumar Singh had filed writ petition
no.6635(SS)2000 on the same subject, for the same examination and also for
the same post.

The matter was considered in detail by this Court and judgment dated
27.7.2001 was passed. In this judgment, rules and its applicability has been
tested and a comprehensive guideline has also been provided in this case. The
case of Anil Kumar Singh was allowed and it was directed that the marks will
be calculated in particular manner and the Rules, 1982 will be applicable to
the petitioner.

Since the matter is identical, it will be appropriate that the opposite parties
may consider the case of the petitioner in the light of the aforesaid judgment.

Accordingly the opposite parties are directed that in case the petitioner makes
a representation along with the aforesaid judgment, the same shall be decided
by the opposite parties within a period of three months from the date a
certified copy of this order along with the representation annexing the
aforesaid judgment, is placed before him.

With these observations and direction, the writ petition is disposed of.

Order Date :- 4.8.2010
Sadiq