Allahabad High Court High Court

Uttar Pradesh Berozgar … vs Sri Tribhuvan Ram & 2 Ors. on 22 January, 2010

Allahabad High Court
Uttar Pradesh Berozgar … vs Sri Tribhuvan Ram & 2 Ors. on 22 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 2719 of 2009

Petitioner :- Uttar Pradesh Berozgar Shishikshu Diploma Engineers Welfare
Respondent :- Sri Tribhuvan Ram & 2 Ors.
Petitioner Counsel :- Dr.Lalta Prasad Mishra,Vijay Kumar Tripathi

Hon'ble Satyendra Singh Chauhan,J.

Power filed by Sri Rajnish Kumar on behalf of opposite party no.3 is taken on
record. He prays for and is granted ten days’ time to file counter affidavit.

Confusion is prevailing between the State Government and the Commission
in regard to relaxation of age. Both the parties are levelling charges against
each other and learned counsel for the petitioner also insists that the relaxation
of age is to be granted by the State Government and only thereafter the case of
the petitioner can be considered by the Commission.

In this view of the matter, the petitioner is permitted to move a representation
before the State Government in regard to grant of relaxation of age within a
week and the State Government will take a decision on the same within a
period of ten days and refer the matter to the Commission in regard to
relaxation of age in accordance with the direction of this Court.

List in the second week of February, 2010.

Order Date :- 22.1.2010
RBS/-