Allahabad High Court High Court

Suresh Kumar vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
Suresh Kumar vs State Of U.P. And Others on 29 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44027 of 2010

Petitioner :- Suresh Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Harsh Kumar Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner who is working on the post of Beldar claims that he is
entitled to be promoted on the post of Driver in view of the fact
that certain other persons have been promoted. Further claim of the
petitioner is that he is discharging function of Driver, therefore, he
may be given the post and designation as well as the salary.

A query has been made by the Court regarding Rule which permits
a person working on the post of Beldar to be promoted on the post
of Driver, has not been brought in the notice of the Court. Though
learned Standing Counsel submits that according to Rules a Beldar
cannot be promoted on the post of Driver and Rule itself prohibits
it.

In such circumstances, I see no justification to interfere as the
claim of the petitioner cannot be considered by this Court.

The writ petition is devoid of merit and is hereby dismissed.

No order as to costs.

Order Date :- 29.7.2010
Meenu