Allahabad High Court High Court

Sudish Kr. Kushwaha vs U.P.Forest Corp. on 1 July, 2010

Allahabad High Court
Sudish Kr. Kushwaha vs U.P.Forest Corp. on 1 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 7139 of 1990

Petitioner :- Sudish Kr. Kushwaha
Respondent :- U.P.Forest Corp.
Petitioner Counsel :- Vinod Kr. Singh
Respondent Counsel :- P.K. Srivastava

Hon'ble Satyendra Singh Chauhan,J.

Case called out but learned counsel for the petitioners is not present.

When this writ petition was filed, the following interim order was passed:-

” Admit and connect with W.P.Nos. 5386 of 1988 and 6473 and 2864 of 1989.
Issue notice.

Mean while it is provided that in case any person junior to the petitioners is
permitted to be on the post of Scaler on pay bill basis , the petitioners be
also be permitted to work on the post of Scaler on pay bill basis as per
seniority list maintained in the Corporation.”

From the above, it is clear that interest of the petitioners has been secured by
providing that in case any person junior to the petitioners is permitted to be on
the post , the petitioners be also be permitted to work.

Since the petitioners’ interest has been secured and none of the parties
counsel is present to argue the matter, this writ petition is disposed of in terms
of the interim order.

The petition is disposed of accordingly.

Order Date :- 1.7.2010
BLY