Allahabad High Court High Court

Kailash Ram And Others vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Kailash Ram And Others vs State Of U.P. And Others on 13 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39946 of 2010

Petitioner :- Kailash Ram And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shantanu Kumar Pandey
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

The petitioners claim that they are working in the respondents’
office as Class IV employee, but the claim of the petitioners have
not been considered for regularization. Now, learned counsel for
the petitioners submits that the petitioners are entitled for
minimum pay scale in view of the judgment of the Apex Court
annexed as Annexure No.2 to this writ petition. In spite of the
repeated request and representations submitted by the petitioners,
the claim has not been considered.

In view of the facts and circumstances, as the claim of the
petitioners for payment of minimum pay scale, is pending for
consideration before the respondents, therefore, it will be
appropriate that this writ petition be disposed of finally directing
the respondent No. 2 to consider the claim of the petitioners
strictly in accordance with law taking into consideration the Apex
Court as well as this Court Judgement by a speaking and reasoned
order within a period of two months from the date of production of
a certified copy of this order before him.

The writ petition is disposed of accordingly.
No order, is passed as to costs.

Order Date :- 13.7.2010
V.Sri/-