Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Kumar vs The Uttar Pradesh Subordinate And ...
2022 Latest Caselaw 6346 ALL

Citation : 2022 Latest Caselaw 6346 ALL
Judgement Date : 8 July, 2022

Allahabad High Court
Rajesh Kumar vs The Uttar Pradesh Subordinate And ... on 8 July, 2022
Bench: Saurabh Shyam Shamshery



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- WRIT - A No. - 12541 of 2021
 

 
Petitioner :- Rajesh Kumar
 
Respondent :- The Uttar Pradesh Subordinate And 4 Others
 
Counsel for Petitioner :- Girish Chandra Shukla
 
Counsel for Respondent :- C.S.C.,Siddharth Singhal
 

 
Hon'ble Saurabh Shyam Shamshery,J.

1. This writ petition is filed seeking following reliefs:

"I. Issue a writ, order or direction in the nature of certiorari quashing the impugned order dated 19.08.2020 (Annexure No. 8) passed by Respondent No. 5/ Additional Chief Secretary, Irrigation & Water Resources Department.

II. Issue a writ, order or direction in the nature of mandamus commanding the Respondents not to carry forward posts.

III. Issue a writ, order or direction in the nature of mandamus commanding the Respondents to issue the appointment letter in favour of the petitioner against the posts on which the candidates have not joined."

2. Learned counsel appearing for Respondent-1 submits that similar controversy has been decided against petitioners in Writ-A No. 12014 of 2021 (Pavan Kumar vs. Engineer in Chief and Head of Department and others), decided on 20.09.2021.

3. Learned counsel for petitioner submits that on aforesaid judgment contentions of petitioner are not considered, therefore, this writ petition could be heard on merit.

4. In Pavan Kumar (supra) this Court passed following order:

"Heard Sri Siddharth Singhal, learned counsel appearing for the Commission. None has appeared on behalf of the petitioner even when the matter is taken up in the revised call.

The petition has been preferred seeking the following reliefs: -

"a) Issue, a writ, order or direction in the nature of mandamus commanding the respondents not to carry forward posts.

b) Issue, a writ, order or direction in the nature of mandamus commanding the respondents to issue the appointment letter in favour of the petitioner against the post on which the candidates to not joined."

Sri Singhal learned counsel apprises the Court that final results for 3210 posts of Tubewell Operators were declared on 27 November 2019 and that no provision for waiting list stands engrafted.

In view of the aforesaid, the Court finds no ground to issue the writs as prayed for. The Court fails to find any right inhering in the petitioner to seek a restraint on carry forward of posts merely by virtue of the fact that he had applied and participated in the selection process which had been undertaken pursuant to an advertisement issued in 2016.

Accordingly, the writ petition fails and is dismissed."

5. Since a Coordinate Bench of this Court has already taken a view on merit, therefore, this Court has no reason to hear this matter on merit. The writ petition is accordingly dismissed in view of judgment passed in Pavan Kumar (supra).

Order Date :- 8.7.2022

AK

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter