Allahabad High Court High Court

Sant Bahadur Singh And Others vs State Of U.P. Through Principal … on 8 July, 2010

Allahabad High Court
Sant Bahadur Singh And Others vs State Of U.P. Through Principal … on 8 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4496 of 2010

Petitioner :- Sant Bahadur Singh And Others
Respondent :- State Of U.P. Through Principal Secy.P.W.D.Lucknow And
Ors.
Petitioner Counsel :- K.M.Shukla
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Since the controversy has already been concluded by earlier judgment and
order dated 16.5.2008 passed in writ petition No.2506(SS) of 2008, hence this
writ petition is disposed of at admission stage with the consent of the parties’
counsel.

The petitioner claims that he is entitled for getting benefit from the date of his
initial appointment and petitioner in this regard relied on judgment rendered
by this Court in B.L. Prasad and others vs. State of U.P. and others and
against the said judgment, S.L.P. has also been preferred and the same has
been dismissed by Hon’ble Supreme Court.

The petitioner for redressal of his grievance has already represented the matter
before the respective Executive Engineer under whom he is performing and
discharging duties. He says that the representation has to be decided by the
State Government.

In these circumstances and in this background, liberty is given to the
petitioner to make fresh representation within four weeks from today along
with certified copy of this order before the State Government, under which
department he is performing and discharging duties. The State Govt. shall
proceed to consider the claim of the petitioner and decide the matter,
preferably within three months from the date of production of certified copy
of this order. Whatever, decision is taken, the same be communicated to the
petitioner.

With the above direction, this writ petition is disposed of finally.

Order Date :- 8.7.2010
Sadiq