Court No. - 38 Case :- WRIT - A No. - 45391 of 2010 Petitioner :- Narayan Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Kartikey Singh Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The grievance raised by the petitioner in the present writ petition is that
petitioner, who was appointed in the Civil Police in 1976 was promoted in
1982 on the post of Head Constable. Various junior persons to the petitioner
have been promoted on the post of Sub Inspector, but reasons best known to
the respondents, petitioner has not been considered and promoted. When
junior persons to the petitioner have been given promotion, petitioner
approached the relevant authority for his grievances specifically stating that
the service record of the petitioner is unblemished, therefore, he may be
considered for promotion and to this effect the petitioner has submitted a
detailed representation before respondent No.3, that is still pending
consideration and the same has not yet been considered and decided.
I have considered the submissions of learned counsel for the petitioner and
perused the record. In my opinion, it will be appropriate that the respondent
No.3 be directed to consider the claim of the petitioner strictly in accordance
with law regarding consideration of his promotion on the post of Sub
Inspector by a speaking and reasoned order within a period of three months
from the date of production of certified copy of the order.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 4.8.2010
NS