Allahabad High Court High Court

Ajai And Others vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Ajai And Others vs State Of U.P. And Others on 2 August, 2010
Court No. - 38

Case :- WRIT - A No. - 44798 of 2010

Petitioner :- Ajai And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- D. S. Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

The petitioners state that they were working since November 2001,
August 2002, October 2002, April 2003, July 2003, 2003, April,
2005, July 2005, July 2005, September 2005, July 2006, 2006,
March 2007, October 2007, 2008, 2008, 1984, April 1986 and
April 1986 respectively as a daily wager in the Forest Department.
Learned Counsel for the petitioners submits that according to Putti
Lal’s case, they are entitled to minimum pay scale without
allowances, but the respondents are not paying the same, in spite
of the repeated request and representation submitted by the
petitioners before him.

The right of daily wage employees in the Forest Department has
been considered and decided by this Court as well as Apex Court
in Putti Lal’s case. This writ petition is also disposed of finally
directing the respondent No.3 i.e. Divisional Forest Officer
Bhadohi Forest Division Bhadohi, that in case the petitioners are
working, they shall be paid minimum pay scale without any
benefit of allowances.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 2.8.2010
Sazia