Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Tripura High Court

The Union Of India And Ors vs Apu Baishya on 18 January, 2019

Author: S. Talapatra

Bench: S. Talapatra

                                   Page 1 of 1


                          HIGH COURT OF TRIPURA
                                AGARTALA

                           Review Pet. No.6 of 2019

     The Union of India and Ors.
                                                        ----Petitioner(s)
                                    Versus

     Apu Baishya
                                                      ----Respondent(s)

For Petitioner(s) : Mr. H. Deb, ASGI Mr. B. Majumder, CGC For Respondent(s) : None HON'BLE MR. JUSTICE S. TALAPATRA Order 18/01/2019 Heard Mr. H. Deb, learned ASGI and Mr. B. Majumder, learned CGC appearing for the review petitioner.

This petition has been filed on the ground that at the time of hearing, DoPT OM 36011/1/98-Estt. (Res) dated 01.07.1998 could not be placed before this court where prohibition in respect of consideration of the reserved category candidates in the vacancies earmarked for UR has been made.

Issue Notice.

The petitioner shall take steps for the service of notice on the respondent by registered post with A.D. by 23.01.2019.

Notice is made returnable on 21.02.2019.

JUDGE Moumita