Court No. - 38 Case :- WRIT - A No. - 46068 of 2010 Petitioner :- Shivendra Kumar And Others Respondent :- Principle Chief Conservator Of Forest And Others Petitioner Counsel :- K. N. Shukla Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for petitioners and learned Standing Counsel.
Petitioners state that they are working for a considerable long time and detail
to that effect regarding working of petitioners has been given in writ petition
in various departments. Claim of petitioners is that they are being treated as
daily wager and are being paid daily wager allowance. Though according to
Apex Court judgement in Putti Lal’s case they are entitled to minimum pay-
scale. Petitioners further submit that in spite of repeated requests and
representations submitted by petitioners, same has not been paid to
petitioners. Persons who are approaching this Court by filing a writ petition,
their claim are being considered but petitioners’ claim has not yet been
considered and decided in spite of representation submitted by petitioners.
Hence, present writ petition.
After considering the submissions made on behalf of parties as this is a
limited relief sought by petitioners in the present writ petition, therefore, this
writ petition is being disposed of finally directing respondent No.3 to consider
claim of petitioners strictly in accordance with law taking into consideration
the Apex Court judgement regarding payment of minimum scale of pay to
petitioners strictly in accordance with law by reasoned and speaking order
within a period of three months from the date of production of certified copy
of this order.
With these observations the writ petition is disposed of, however, without
imposing any cost.
Order Date :- 5.8.2010
V.Sri/-