Court No. - 29 Case :- WRIT - A No. - 51602 of 1999 Petitioner :- Union Of India & Others Respondent :- Central Administrative Tribunal & Others Petitioner Counsel :- D.C. Saxena Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
Heard Learned Counsel for the petitioners. Learned Standing
Counsel appears for the respondents.
The notices have been served to the respondent. The office report
dated 03.04.2010 shows that neither registered cover nor AD form
has returned back after service, till date. Under the Rule of the
Court the notices will be deemed to be served upon the parties.
This writ petition was filed in the year 1999, against judgment of
the Central Administrative Tribunal dated 30th August, 1999. No
interim order was passed against the direction of the Tribunal, by
which the reversion orders were set aside on the ground that the
applicants were not given any show-cause notice and that the
respondents have not determined the seniority in view of the Type
Test. The Tribunal was further of the opinion that determination of
the seniority on the basis of the type test was not in accordance
with the law/rules.
Learned counsel for the petitioners has not placed before us any
such rule or provision of the Department showing determination of
seniority was to be made on the basis of the type test.
There is no good ground to interfere in the matter. The writ
petition is dismissed.
Order Date :- 1.7.2010
A. Verma