Court No. - 38 Case :- WRIT - A No. - 39182 of 2010 Petitioner :- Const. 2028 Cp Gulab Chandra Verma And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Mahendra Prasad Mishra Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Petitioners claim that after issuing notification by the State
Government, the petitioners, who were working in Civil Police are
entitled for house rent allowance, in case they are living in a non
official accommodation. Petitioners submits that in spite of the
repeated request and representation submitted by the petitioners,
the claim of the petitioners has not yet been considered. Though
the various persons, who approached this Court and they have
obtained the order, now they are being paid house rent allowance.
After hearing learned counsel for the petitioners, a liberty is given
to the petitioners to file detailed representation to the competent
authority i.e. respondent No.3 within a period of one month. In
case, petitioners file detailed representation within aforesaid
period, the respondent No.3 is directed to consider the claim of the
petitioners strictly in accordance with law taking into
consideration the Government order by speaking and reasoned
order within a period of three months thereafter.
With the aforesaid direction/ observation, the writ petition is
disposed of accordingly.
No order, is passed as to costs.
Order Date :- 8.7.2010
Pr/-