Allahabad High Court High Court

Seemi Farzana vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Seemi Farzana vs State Of U.P. & Others on 1 February, 2010
Court No. - 26

Case :- WRIT - A No. - 4681 of 2010

Petitioner :- Seemi Farzana
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Chandra Jeet Singh
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioner and learned Standing Counsel for
respondents.

Grievance raised by petitioner in the present writ petition is that petitioner is
entitled for pay-scale of trained teachers under the Government Order but
petitioner is not being paid in spite of repeated requests and representations to
respondent No.2.

As the matter has not yet been adjudicated and request of petitioner is still
pending for consideration before respondent No.2, in such circumstances, this
writ petition is being disposed of finally directing respondent No.2 i.e. District
Basic Education Officer, District Lalitpur to take a decision regarding
payment of pay-scale of trained teachers to petitioner within a period of two
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 :- 1.2.2010
SKD