Allahabad High Court High Court

Brij Lal vs State Of U.P.Through Secretary … on 6 August, 2010

Allahabad High Court
Brij Lal vs State Of U.P.Through Secretary … on 6 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5527 of 2010

Petitioner :- Brij Lal
Respondent :- State Of U.P.Through Secretary Forest
Dept.Lucknow And Ors.
Petitioner Counsel :- Ramesh Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Learned Standing counsel has accepted notice on behalf of the
opposite parties. He prays for and is granted six weeks’ time to file
counter affidavit. Rejoinder affidavit, if any, may be filed within a
week thereafter.

List thereafter.

In the meantime, since the petitioner was appointed in the year
1982 and he has alleged that the services of his junior has been
regularised, hence respondents are directed to pay minimum pay
scale to the petitioner admissible to his cadre.

Order Date :- 6.8.2010
RKM.