Allahabad High Court High Court

Summary Lal Kashyap vs State Of U.P. And Others on 25 June, 2010

Allahabad High Court
Summary Lal Kashyap vs State Of U.P. And Others on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36818 of 2010

Petitioner :- Summary Lal Kashyap
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pankaj Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Connect and list along with Writ Petition No. 30827 of 2006, Atar Singh and
others Vs. State of Uttar Pradesh and others.

In the meantime, learned Standing Counsel may obtain instructions and file
counter affidavit.

It is submitted that the petitioner was earlier getting his remuneration as per
the Financial Handbook Part-7 which is applicable to the Forest Department
but now directions have been issued for payment under the National Rural
Employment Guarantee Act, 2005 which, in fact, is not applicable as the same
is confined to unemployed labourers.

In this view of the matter, as an interim measure, it is directed that till the next
date of listing, if the petitioner is working, he will continue to get his
remuneration/salary in the same manner as he was getting before May 2010.

Order Date :- 25.6.2010
vinay