Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramakant Tiwari vs Smt. Monika S. Garg Prin. Secy. ...
2018 Latest Caselaw 2141 ALL

Citation : 2018 Latest Caselaw 2141 ALL
Judgement Date : 24 August, 2018

Allahabad High Court
Ramakant Tiwari vs Smt. Monika S. Garg Prin. Secy. ... on 24 August, 2018
Bench: Rajesh Singh Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 29
 
Case :- CONTEMPT No. - 2253 of 2017
 
Applicant :- Ramakant Tiwari
 
Opposite Party :- Smt. Monika S. Garg Prin. Secy. Minor Irrigation Deptt.
 
Counsel for Applicant :- Santosh Kumar Yadav "Wars
 

 
Hon'ble Rajesh Singh Chauhan,J.

Heard Sri Santosh Kumar Yadav "Warsi", learned counsel for the petitioner and Sri Pankaj Khare, learned Additional Chief Standing Counsel for the respondents.

Sri Pankaj Khare, learned Additional Chief Standing Counsel has filed affidavit of compliance along with application for discharge of contempt notices and for dismissal of the contempt petition, the same is taken on record.

This affidavit of compliance has been filed by Ms. Anita Singh, presently posted as Principal Secretary, Minor Irrigation, Government of U.P., Civil Secretariat, Lucknow, in which, the promotion order of some persons, namely, Sri Yogendra Pal Singh Yadav and Sri Ravindra Singh has been annexed showing that pursuant to the Departmental Promotion Committee they have been promoted on their promotional post. However, since one inquiry against the present petitioner namely Sri Rama Kant Tiwari was pending, therefore, he could not be promoted till date while his case was considered by the Departmental Promotion Committee for promotion and his candidature has been kept in sealed cover.  In para-5 of the affidavit of compliance, the answering opposite party has categorically indicated as under:-

"5.  That the Enquiry of the Ramakant has been dropped by an order dated 21.08.2018 and matter has been processed to the Karmik Department for opening of his sealed envelope which may take two weeks or so.  True copy of the aforesaid order dated 21.08.2018 has been annexed as Annexure No.A-5 to the affidavit of compliance."

The perusal of the aforesaid averments of the affidavit of compliance reveals that inquiry against the petitioner has been dropped on 21.08.2018 and his matter has been processed to the department for opening his sealed envelope and as per the answering opposite party, the same exercise may take atleast two weeks time. Meaning thereby, since inquiry against the petitioner has been dropped and his candidature has already been considered for promotion in the Departmental Promotion Committee in compliance of order of this Court, therefore, appropriate order in respect of his promotion would be issued after two weeks.

List this contempt petition on 14.09.2018.

It is expected from the answering opposite party and other opposite parties shall pass appropriate order in the case of the petitioner within a period of two weeks as stated in para-5 of the affidavit of compliance and the said order would be produced before the court on the next date of listing, if possible, by way of supplementary affidavit.

Order Date :- 24.8.2018

Suresh/

[Rajesh Singh Chauhan,J.]

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter