Allahabad High Court High Court

Arvind Pratap Singh Kaushik vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Arvind Pratap Singh Kaushik vs State Of U.P. & Others on 29 January, 2010
Court No. - 38

Case :- WRIT - A No. - 4459 of 2010

Petitioner :- Arvind Pratap Singh Kaushik
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Lallan Prasad Pal
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner claims minimum of pay scale in the Forest department in
accordance with the 6th Pay Commission report.

Let the claim of the petitioner be examined by the respondent No.2, who
shall proceed to consider the claim of the petitioner and pass an
appropriate order in accordance with law as expeditiously as possible
preferably within a period of 3 months from the date of production of a
certified copy of this order before him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 29.1.2010
Irshad