Allahabad High Court High Court

Mukesh Kumar Tiwari vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Mukesh Kumar Tiwari vs State Of U.P. And Others on 18 June, 2010
Court No. - 10

Case :- WRIT - A No. - 35573 of 2010

Petitioner :- Mukesh Kumar Tiwari
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anoop Trivedi,Anirudh Upadhyay
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

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

Learned Standing Counsel has accepted notice on behalf of respondent nos. 1
and 2.

Issue notice to respondent no.3.

Let counter affidavit be filed within six weeks to which rejoinder affidavit, if
any, may be filed within two weeks’ next thereafter.

List in the last week of August, 2010.

As per learned counsel for the petitioner, the petitioner, who is working as
Peon in the Institution, is not getting any salary since 11.9.2006, though he is
continuously working and discharging his duties.

In view of the above, an ad interim mandamus is issued commanding the
respondents to pay the petitioner his current monthly salary and shall continue
to pay the same in future, if the employer-employee relation is existing, till
further orders of the court.

Order Date :- 18.6.2010
bgs/