Court No. - 38 Case :- WRIT - A No. - 2487 of 2010 Petitioner :- Vishesh Upkaran Takniki Laghu Sinchai Vibhag Respondent :- State Of U.P. & Others Petitioner Counsel :- Yogesh Agarwal Respondent Counsel :- C.S.C.,Chandreshwar Prasad Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner, Sri Yogesh Agarwal and
the learned Standing Counsel.
Relying on the recommendations made by the Chief Engineer,
Minor Irrigation Department dated 14.9.2006, Sri Yogesh Agarwal
contends that there is no justification for not considering the
conversion of the pay scale by Mechanic Heavy Dealers of which
24 posts in the scale of 4500-7000 is being continued. Sri Agarwal
contends that if the recommendations made by the Chief Engineer
is accepted, the same would be anomlide that has crept in on
account of promotional avenues made to the taking into
consideration from pay scale of 4000-6000 to 5000-8000.
Let the claim of the petitioner association be examined by the
respondent no.1, who shall proceed to pass appropriate orders after
placing the matter before Equivalence Committee or Competent
Authority whose co-ordination may be required for resolving the
said dispute as expeditiously as possible but not later than six
months. Disposed of.
Order Date :- 21.1.2010
Shiraz