Allahabad High Court High Court

Kedar Ram vs State Of U.P.Through Prin. Secy. … on 3 August, 2010

Allahabad High Court
Kedar Ram vs State Of U.P.Through Prin. Secy. … on 3 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5354 of 2010

Petitioner :- Kedar Ram
Respondent :- State Of U.P.Through Prin. Secy. Deptt. Of Irrigation Lko.
Petitioner Counsel :- Shiv P.Shukla
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

The petitioner claims that he is entitled for getting benefit from the date of his
initial appointment and he in this regard relied on the judgment rendered by
this Court in the case of B.L.Prasad and others Vs. State of U.P. and others
and against the said judgment SLP was preferred before Hon’ble Apex Court,
which has been dismissed.

The petitioner for redressal of his grievance has alreadyrepresented the matter
before the respective Executive Engineerunder whom he is performing and
discharging his duties.

In these circumstances and in this background, liberty is given to the
petitioner to make a fresh representation within four weeks from today along
with certified copy of this order before the State Government, who shall
proceed to consider the claim of the petitioner preferably within three months
from the date of production of certified of this order. Whatever, decision is
taken, same be communicated to the petitioner.

With the above direction present writ petition is disposed of finally.

No order as to costs.

Order Date :- 3.8.2010
RKM.