Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahesh Kumar Tiwari vs State Of U.P. And 3 Ors
2014 Latest Caselaw 7938 ALL

Citation : 2014 Latest Caselaw 7938 ALL
Judgement Date : 31 October, 2014

Allahabad High Court
Mahesh Kumar Tiwari vs State Of U.P. And 3 Ors on 31 October, 2014
Bench: Rajan Roy



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 59
 

 
Case :- WRIT - A No. - 58040 of 2014
 

 
Petitioner :- Mahesh Kumar Tiwari
 
Respondent :- State Of U.P. And 3 Ors
 
Counsel for Petitioner :- Arun Kumar Tiwari
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Rajan Roy,J.

The petitioner claims to be working as LT Grade teacher in the institution of respondent no. 4.

Learned counsel for the petitioner submits that there are six sanctioned posts of lecturers in the Institution, and as per Rules three posts are to be filled by direct recruitment whereas remaining three posts by promotion. He submits that as on date two persons got appointment by direct recruitment and one was promoted. Thus two posts are available for promotion and one for direct recruitment. One post of lecturer (History) has fallen vacant on 30.6.2014 out of aforesaid three vacancies.

The grievance of the petitioner is that the management of the institution is not initiating process for promotion of the petitioner thereby causing great prejudice to the him. He is senior most eligible LT Grade teacher in the institution for promotion to the post of Lecturer (History). According to the petitioner, he has already submitted a representation to the Joint Director of Education, Allahabad Region, Allahabad (Respondent no. 2) raising his grievances in the matter.

Without adjudicating merit of the claim of the petitioner, the writ petition is disposed of with a direction to respondent no. 2 to consider and decide the representation of the petitioner strictly in accordance with law after ascertaing as to whether the post in question is vacant and is available under the promotion quota or not. The decision shall be taken by respondent no. 2/competent authority within a period of two months from the date a certified copy of this order is produced before him. 

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 31.10.2014

SKS

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter