Court No. - 2 Case :- WRIT - A No. - 10 of 2010 Petitioner :- Sri Sant Saran Lal Bhatnagar Respondent :- U.P. Power Corp. Nigam Ltd. Thru Its Chairman & M.D. & Ors. Petitioner Counsel :- Ranjit Saxena Respondent Counsel :- C.S.C.,J.P. Pandey,Pankaj Shukla,S.K. Srivastava Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard Sri Ranjit Saxena, learned counsel for the petitioner and Sri
Pankaj Kumar Shukla, learned counsel for the respondents.
Learned counsel for the petitioner raises various submissions
including the allegation of bias against the officers of the U.P.
Power Corporation including respondent No.6. He submits that by
the impugned order, the petitioner, who is senior most Chief
Engineer in the Varanasi Region has been attached with
respondent No.6 against whom the allegation of bias is being
made. He further submits that petitioner by virtue of his seniority
is entitled to have a post which meant for Chief Engineer Level-II.
Sri Pankaj Kumar Shukla, learned counsel for the respondents
prays that the case be adjourned for a week to enable the
department to consider as to whether petitioner can be given any
other posting as Chief Engineer or not.
Learned counsel for the petitioner further submits that the seniority
list which was under challenge before the Lucknow Bench of this
Court and with regard to which a statement was made by learned
Additional Advocate General that it was issued by mistake and it
would be cancelled has yet not finalized.
The reference has been made to Writ Petition No. 344 S/B of
2009, Randhir Singh Vs. State of U.P. which is pending.
Sri Pankaj Kumar Shukla by the next date may file an affidavit
bringing on record the status of the seniority list.
Put up this case on 28th July, 2010.
Order Date :- 20.7.2010
Shiraz