IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 3308 of 2007
Kapildeo Poddar... ... ... ... ... Petitioner
Versus
The State of Jharkhand & Ors.... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE AJIT KUMAR SINHA
------
For the Petitioner: Mr. G.N. Chanra
For the Respondents: Mr. J.C. to Sr. S.C.I
------
4/25.2.2009
This writ petition has been preferred for the following reliefs:
A) Issuance of an appropriate writ/writs, order/orders in the nature
of mandamus commanding upon the respondents to allow
revised pay scale of Laboratory Technician to the above
mentioned petitioner as per Vth Pay Revision Report from
1.1.1996 at the sc ale of Rs.4500-7000/- and also of Govt.
order, Department of Finance, dtd:6.9.2006.
B) Issuance of an appropriate writ directing the respondents to pay
scale of Rs.4500-7000/- and arrears in view of Notification of
Finance Deptt. Govt. of Bihar issued on 6th September, 2006
whereby the earlier letter no. 6966 dtd: 9th Oct., 2001 was
withdrawn.
The learned counsel for the petitioner submits that similarly
situated persons have already been extended the benefit and the
only plea taken by the respondent is that the said notification was
of Finance Department, Govt. of Bihar dated 6th September, 2006 is
not correct since the benefit pursuant to merger of Laboratory
Assistant and Laboratory Technicians has been extended to many
persons who served in Medical college at Jharkhand.
Considering the facts and circumstances of the case, the
respondents are directed to take a decision with regard to revised
pay scale of Laboratory Technician in accordance with law and
extend the benefit to the petitioner within a period of two months
from the date of receipt/production of a copy of this order.
This writ petition is accordingly disposed of.
(Ajit Kumar Sinha, J)
Sudhir/