Allahabad High Court
Daya Shanker vs State Of U.P. And Others on 28 July, 2010
Court No. - 38 Case :- WRIT - A No. - 43402 of 2010 Petitioner :- Daya Shanker Respondent :- State Of U.P. And Others Petitioner Counsel :- Lallan Prasad Pal Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Learned Standing Counsel appearing for the respondents may file a counter
affidavit within one month. Petitioner will have two weeks, thereafter, to file a
rejoinder affidavit.
List this case in the last week of August, 2010.
According to Sri Ashok Khare, learned Senior Advocate, petitioner was
appointed in a particular pay scale by order dated 03.07.1993, but he is not
provided the same benefit and is being treated as daily wager and he is being
paid consolidated amount.
In such circumstances, it is directed that petitioner will be paid at least
minimum wages which is applicable today till filing the counter affidavit.
Order Date :- 28.7.2010
NS