Court No. - 22 Case :- SERVICE SINGLE No. - 32 of 2008 Petitioner :- Prabhat Kumar Respondent :- U.P. State Wear Housing Corporation Thru M.D. & Anr. Petitioner Counsel :- Ramesh Kumar Srivastava Respondent Counsel :- Rakesh Chaudhary,Rakesh K Chuahdary Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner and the learned counsel for the
opposite parties.
Submission of learned counsel for the petitioner is that petitioner’s promotion
on the next higher post was ignored by the opposite parties deliberately and a
person much junior to the petitioner was promoted. The petitioner in this
regard has made various representations, but they have gone unattended by
the opposite parties. The petitioner is going to retire tomorrow and, therefore,
if any notional benefit can be conferred upon him, then the opposite parties
may consider and dispose of the representation of the petitioner in accordance
with law in re regard to promotion from the date the junior was promoted.
Considering the aforesaid facts, this writ petition is disposed of finally with
the direction that the petitioner’s representation contained in Annexure No.6
to the writ petition shall be considered and disposed of by the competent
authority within a period of two months from the date a certified copy of this
order is produced before him.
Writ petition is disposed of finally.
Order Date :- 30.7.2010
Rao/-