Court No. - 38 Case :- WRIT - A No. - 44145 of 2010 Petitioner :- C.P. 35-A.P. / T.P. Dheer Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Hari Om Yadav Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Petitoner, who was working as constable, was suspended in the
year 1992, the order of suspension was revoked in 1996 and he has
been reinstated. The proceeding against the petitioner has come to
an end in the year 2008 and he has been exonerated. Now
petitioner claimed that he is entitled to get the salary for the
suspension period as well as the increment, which has been given
to other similarly situated employee. Further submission has been
made that petitioner has submitted a detailed representation to the
competent authority stating all the relevant facts on 11.01.2009.
But nothing has been done. Hence the present writ petition has
been filed before this Court.
I have considered the submission of the petitioner and perused the
record. As the claim of the petitioner is still pending consideration
before the respondent No.2, therefore, in my opinion, it will be
appropriate that respondent No.2 may be directed to decide the
claim of the petitioner on the basis of relevant record by a
speaking and reasoned order within a period of two months from
the date of production of certified copy of this order before him.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 29.7.2010
Pr/-