Allahabad High Court High Court

Hridesh Harain Tiwari And Others vs State Of U.P.Through Secy.Nagar … on 11 August, 2010

Allahabad High Court
Hridesh Harain Tiwari And Others vs State Of U.P.Through Secy.Nagar … on 11 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5622 of 2010

Petitioner :- Hridesh Harain Tiwari And Others
Respondent :- State Of U.P.Through Secy.Nagar Vikas Civil
Secretariat Lko.
Petitioner Counsel :- H.K.Bhatt
Respondent Counsel :- C.S.C.,Rajnish Kumar

Hon'ble Shabihul Hasnain,J.

Heard Mr. H.K.Bhatta, learned counsel for the petitioners and
learned Standing counsel as well as Mr. Rajnish Kumar for the
opposite party No.3.

Learned counsel for the petitioner submits that the petitioners
appointed on the post of Junior Engineer, Nagar Palika Parishad,
are getting minimum pay scale. Under Rule-31 of U.P. Palika
(Centralized Service ) Rules, 1966, there is provision for ad-hoc
appointment of the employee of centralized services for three
months. In exercise of power, the State Government has appointed
similarity situated person, namely, Parmanand Mishra on ad-hoc
basis. Accordingly, the petitioners’ case be also considered.
Petitioner at annexure No.10 has annexed the order passed by the
Principal Secretary of the Department in the case of Parmanand
Mishra.

In the light of the aforesaid facts, I hereby dispose of the writ
petition finally with the direction to the opposite party No.1 to
consider petitioners’ case and pass appropriate orders in the matter
within one month from the date of production of a certified copy
of this order.

Order Date :- 11.8.2010
RKM.