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 1, Cited by 1]

Allahabad High Court

Chandra Prabha Bharti vs State Of U.P. And 3 Others on 26 August, 2019

Bench: Vikram Nath, Pankaj Bhatia





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 55
 

 
Case :- SPECIAL APPEAL No. - 878 of 2019
 

 
Appellant :- Chandra Prabha Bharti
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Appellant :- Indrajeet Kumar
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vikram Nath,J.
 

Hon'ble Pankaj Bhatia,J.

This case is continuously on the list of fresh cases from the last almost a month but learned counsel for the appellant has not turned up to argue the matter.

We have perused the order of the learned Single Judge and do not find any infirmity warranting interference in appellate jurisdiction.

The learned Single Judge has specifically dealt with the issue that once the State has taken a decision to permit the Public Service Commission to take up recruitment instead of the Commission/Board, constituted under the 1983 Rules, and such decision of the State Government, having been upheld in the case of Himanshu Shukla & another vs. State of UP & another reported in 2018 (7) ADJ 426, it appears that the appellant knowingly avoiding hearing of the appeal, we are of the view that the order of the learned Single Judge, supported by a Division Bench Judgement, does not warrant any interference of the Court.

The appeal lacks merit and is, accordingly, dismissed.

Order Date :- 26.8.2019 P Kesari [Pankaj Bhatia, J.] [Vikram Nath, J.]