Allahabad High Court High Court

Anirudh Prakash Pandey And Ors. vs Prem Narain Prin. Secy. Social … on 29 January, 2010

Allahabad High Court
Anirudh Prakash Pandey And Ors. vs Prem Narain Prin. Secy. Social … on 29 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 175 of 2010

Petitioner :- Anirudh Prakash Pandey And Ors.
Respondent :- Prem Narain Prin. Secy. Social Welfare Deptt. Lko.And Ors.
Petitioner Counsel :- Arvind Kumar Sinha,Ajay Kumar Shukla,Suraj Narain
Kaul

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioners.

Submission of learned counsel for the petitioners is that in spite the judgment
of this Court to place the petitioners in the regular pay scale, the regular pay
scale has not been awarded from the date of initial appointment nor salary has
been revised accordingly.

Prima facie, it appears that opposite parties have committed contempt of the
Court.

In this view of the matter, let notice be issued to opposite parties no.1 and 2.

Connect and list along with Criminal Misc. Case No.174 (C) of 2010.

Order Date :- 29.1.2010
Rao/-