Chief Justice's Court Case :- SPECIAL APPEAL DEFECTIVE No. - 854 of 2004 Petitioner :- State Of U.P. & Another Respondent :- Vijay Laxmi & Another Petitioner Counsel :- Addl. C.S.C. Respondent Counsel :- P. Padia Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Arun Tandon,J.
Respondents-appellants aggrieved by the order dated 25th
February, 2004 passed by the learned Single Judge in Civil Misc.
Writ Petition No. 1521 of 1999, have preferred this appeal under
Rule 5 Chapter VIII of the Allahabad High Court Rules, 1952.
Petitioner-respondent filed the writ application for quashing the
order dated 20th November, 1998, whereby the representation
filed by her claiming C.T. Grade pay-scale was rejected.
Learned Single Judge by the impugned order quashed the said
order and allowed the writ petition.
Mr. M.S. Pipersenia appears on behalf of respondents-appellants.
Petitioner-respondent is represented by Mr. Sunil Kumar Tiwari,
Advocate, holding brief of Mr. Prakash Padia, Advocate. He
submits that similar matter stands concluded by a Division Bench
Judgment of this Court dated 31st July, 2008 passed in Special
Appeal No. 268 of 2006 (Deputy Director of Education (II) &
others versus Smt. Archana Srivastava & another).
In view of the fact that the writ petitioner had completed ten years
of service prior to the relevant date, this matter stands concluded
by the aforesaid judgment. Therefore, this appeal deserves to be
dismissed.
Accordingly, this appeal stands dismissed.
(C.K. Prasad, C.J.)
(Arun Tandon, J.)
Order Date :- 28.1.2010
Sushil/-