Allahabad High Court High Court

Ravindra Kumar Srivastava vs U.P. Board Of High School & … on 21 July, 2010

Allahabad High Court
Ravindra Kumar Srivastava vs U.P. Board Of High School & … on 21 July, 2010
Court No. - 30

Case :- WRIT - A No. - 52199 of 2007

Petitioner :- Ravindra Kumar Srivastava
Respondent :- U.P. Board Of High School & Intermediate Education &
Others
Petitioner Counsel :- Indra Raj Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The counter affidavit has been served in the year 2008. A categorical
stand has been taken in the counter affidavit in Paragraph 3 that in
terms of the Government Order dated 26.8.2005 the total cadre strength
of eleven posts of Stenographer has been bifurcated in accordance with
fitment as suggested in the said Government Order and orders have
been issued by the State Government on 7th November, 2006.

It is the aforesaid fitment which is under consideration and the petitioner
contends that he could not have been placed in the lowest pay scale as
indicated therein. It has been further stated in the said paragraph that
the petitioner had adverse entries for five years and keeping in view the
aforesaid adverse entries the petitioner was not entitled to the benefits
as claimed by him.

Both these aspects have not been assailed in the writ petition.

Learned counsel for the petitioner seeks time to file an appropriate
amendment application.

List after two weeks.

Order Date :- 21.7.2010
Sahu