Allahabad High Court High Court

Uttam Singh vs State Of U.P. on 18 January, 2010

Allahabad High Court
Uttam Singh vs State Of U.P. on 18 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1699 of 2010

Petitioner :- Uttam Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Murat Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioners claim that they are entitled for minimum of pay scale as
revised under the 6th Pay Commission.

The petitioners may approach the respondent no.5 who may consider
the request of the petitioners for grant of benefit of the minimum of pay
scale and has now enhanced under the 6th Pay Commission which is to
the tune of Rs. 6050/-. The aforesaid exercise shall be done by the said
respondent within a period of 8 weeks from the date of production of a
certified copy of this order before him.

The writ petition stands disposed of.

Order Date :- 18.1.2010
mna