Allahabad High Court High Court

Ashok Kumar Shukla & Others vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Ashok Kumar Shukla & Others vs State Of U.P. & Others on 13 January, 2010
                                                                      Court No. 24

                    Writ Petition No. 6869 (SS) of 1996

Ashok Kumar Shukla and others                        ...     Petitioners

                                    Versus

State of U.P. and others                             ...     Opposite parties

                                   ------------

Hon'ble Rajiv Sharma, J.

Heard Counsel for the petitioner and the learned Standing
Counsel
Counsel for the petitioner submits that similarly situated
persons working in the department on the post of Junior Clerks are
being given all the benefits of service including ,GPF, insurance,
leave and annual increments but the petitioners, who are also
discharging the same duties are not being given the said benefits. It
has also been urged that the petitioners have become overage for
being considered for appointment in any other organisation .Denial
of equal treatment is highly unjustified and illegal. Therefore, the
action of the opposite parties is discriminatory and is violative of
Article 14 and 16 of the Constitution.

Considering the peculiar facts and circumstances of the case,
the petitioners are directed to make a fresh representation to the
Commissioner, Rural Development, Lucknow, raising all his above
grievances within a period of 15 days. In case, the representation is
given by the petitioners either individually or jointly, the
Commissioner, Rural Development shall pass reasoned and speaking
order within a period of two months from the date of receipt of the
representation.

With the aforesaid observations and directions, this writ
petition is disposed of finally.

13.1.2010
HM/-