Court No. - 38 Case :- WRIT - A No. - 42828 of 2010 Petitioner :- Mahaveer Singh And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- B.K.Singh Raghuvanshi,Arvind Singh Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioners.
The petitioners, who are 4 in numbers states that they are working under the
respondents and were being given pay scale of Rs. 2550/-. According to them,
the pay scale has been revised by the 6th Pay Commission adopted by the
State respondents. However, the respondents in spite of having been requested
for grant of the same, have not granted it and their representations have gone
unanswered.
Learned Standing Counsel states that entitlement of the petitioners’ to revise
pay scale is to be determined by the Authority and therefore, the claim made
by the petitioners may be considered by the Competent Authority.
In view of the aforesaid submission, since the entitlement of the petitioners
are required to be determined first, therefore, it would be appropriate that the
respondent no.5, Prabhagiya Forest Officer, J.P. Nagar, may consider the
representations of the petitioners and pass a reasoned and speaking order in
accordance with law.
For the aforesaid purpose, the petitioners may file a true copy of the writ
petition along with its annexures as well as a certified copy of this order
before the respondent no.5 within a period of two weeks from today, the
respondent no.5 should decide the same in accordance with law without any
further delay.
It is made clear that this Court has not expressed its opinion on the merit of
the claim made by the petitioners and that has to be decided by the respondent
no.5.
The writ petition stands disposed of finally.
No order is passed as to costs.
Order Date :- 23.7.2010
NS