Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anand Prakash Singh vs The State Of U.P. And 3 Others
2021 Latest Caselaw 907 ALL

Citation : 2021 Latest Caselaw 907 ALL
Judgement Date : 13 January, 2021

Allahabad High Court
Anand Prakash Singh vs The State Of U.P. And 3 Others on 13 January, 2021
Bench: Munishwar Nath Bhandari, Rohit Ranjan Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 
Case :- SPECIAL APPEAL DEFECTIVE No. - 24 of 2021
 

 
Appellant :- Anand Prakash Singh
 
Respondent :- The State Of U.P. And 3 Others
 
Counsel for Appellant :- Ashok Trivedi,Rahul Trivedi,Shivani Trivedi
 
Counsel for Respondent :- C.S.C.,Satish Chandra Yadav
 

 
Hon'ble Munishwar Nath Bhandari,J.

Hon'ble Rohit Ranjan Agarwal,J.

Order on Exemption Application No.1 of 2021

The application seeking exemption from filing certified copy of the order of the High Court is allowed.

The defect stands cured.

Let a regular number be given to this appeal.

Order on Memo of Appeal

By this appeal, a challenge is made to the judgment dated 03.12.2020 passed by learned Single Judge dismissing the writ petition.

It is a case where petitioner-appellant was given promotion on the higher post against backlog vacancy kept for reserved caste. The respondents passed an order for cancellation of the promotion not only in the case of the petitioner but other teachers in reference to Section 3(7) of Uttar Pradesh Public Services (Reservation for Scheduled Castes, Scheduled Tribes and other Backward Classes) Act, 1994 (in short "Act, 1994"). The order impugned before learned Single Judge was passed in compliance of the directions issued by the Hon'ble Supreme court in Uttar Pradesh Power Corporation Ltd. vs. Rajesh Kumar and others (2012) 7 SCC 1.

Counsel for the petitioner contended that promotion was not given on reservation. The argument aforesaid was not accepted by the learned Single Judge in the light of the order of promotion dated 18.07.2007 indicating it to be against the backlog vacancies which remain for Scheduled Castes and Scheduled Tribes to provide reservation.

In view of the authortative pronouncement on the issue by the Apex Court and followed by Single Judge, we do not find any reason to cause interference in the judgment impugned herein.

The appeal accordingly fails and is dismissed.

Order Date :- 13.1.2021

KA

 

 

 
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