Allahabad High Court High Court

Shobh Nath Dwivedi vs Shri Alok Tandon on 26 July, 2010

Allahabad High Court
Shobh Nath Dwivedi vs Shri Alok Tandon on 26 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 425 of 2009

Petitioner :- Shobh Nath Dwivedi
Respondent :- Shri Alok Tandon
Petitioner Counsel :- Alok Kumar Pandey,Atul Kumar Dwivedi
Respondent Counsel :- Anil Saran

Hon'ble Shri Narayan Shukla,J.

For giving appointment the petitioner’s case has been
rejected. I am informed that the petitioner was appointed in
Feroz Gandhi Unchahar Termal Power Project,Raebareli,
which has been merged into National Thermal Power
Corporation Ltd. along with its official and the posts created
therein were treated as abolished, whereas the petitioner
submits that he was an employee of Uttar Pradesh Rajya
Vidyut Utpadan Nigam Ltd. He received information through
Right to Information Act that 138 posts of Peon are still
vacant in Uttar Pradesh Rajya Vidyut Utpadan Nigam Ltd.
Keeping in view the aforesaid fact, I hereby call upon the
opposite party to appear before this Court on the next date
and show cause why the order passed by the writ court has
not been complied with.

List on 11.8.2010.

Order Date :- 26.7.2010
GSY