High Court Madhya Pradesh High Court

Birendra Singh Thakur vs The State Of Madhya Pradesh on 21 June, 2010

Madhya Pradesh High Court
Birendra Singh Thakur vs The State Of Madhya Pradesh on 21 June, 2010
                                        W.P. No.7143 / 2010

             21/06/2010:

                      Shri S. K. Gupta, learned counsel for the petitioner.

                      Shri Puneet Shroti, learned Panel Lawyer for the respondents

on advance notice.

Petitioner is working as a Dietician in a District Hospital,
Seoni. Seeking grant of pay in the scale of Rs.5500-9000/-
petitioner had submitted a representation to the competent
authority. After due consideration with his recommendation the
competent authority has forwarded the representation of the
petitioner to the Secretary in the department of Public Health and
Family Welfare, Bhopal vide Annexure P/11 dated 26.3.2010.
Even though more than three months have passed, the Secretary
in the department has not taken action in the matter and
therefore, petitioner has filed this writ petition.

Keeping in view the aforesaid fact that have come on
record, for the present without entering into the controversy on
the merits, respondent No.1 Secretary before whom the claim of
the petitioner for grant of pay in the scale of Rs.5500-9000 is
pending is directed to decide the claim in accordance to law
within a period of two months and communicate the decision to
the petitioner.

With the aforesaid this petition is disposed of.

c.c. as pe r rules.

(Rajendra Menon)
Judge
Mrs.mishra