Allahabad High Court High Court

Krishnanand Singh & Others vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Krishnanand Singh & Others vs State Of U.P. & Others on 6 January, 2010
Court No. - 38

Case :- WRIT - A No. - 129 of 2010

Petitioner :- Krishnanand Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dinesh Kumar Misra
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioners and the learned
standing counsel.

The services of the petitioners were provincialised where
after, being untrained, he underwent training and thereafter
claims entitlement to salary as trained pharmacists.

Learned counsel for the petitioners contends that the fixation
has not been done in accordance with law and, thereafter,
the petitioners have come up with a prayer for a mandamus
to the respondent no. 2 to pass appropriate orders in this
regard.

Accordingly, the writ petition is disposed of with a direction to
the respondent no. 2 to consider the grievance of the
petitioners and pass an appropriate orders within a period of
three weeks from the date of presentation of a certified copy
of this order before him.

Order Date :- 6.1.2010
Akv