Allahabad High Court High Court

Mohammad Islam vs State Of U.P.Through Principal … on 2 August, 2010

Allahabad High Court
Mohammad Islam vs State Of U.P.Through Principal … on 2 August, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5309 of 2010

Petitioner :- Mohammad Islam
Respondent :- State Of U.P.Through Principal Secy.P.W.D. Lucknow
And Ors.
Petitioner Counsel :- M.C.Shukla
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

The petitioner was working as Work Agent in the Lok
Nirman Vibhag. During continuance in service, the petitioner
submitted a representation for grant of revised pay scale of
Rs.1200-1800/- from 1.1.1986 and thereafter claimed scale of
Rs.4000-6000/-with effect from 1.1996. According to the
petitioner’s counsel, the opposite parties have not considered
the petitioner’s case for payment of higher pay-scales
arbitrarily. During pendency of the petitioner’s claim for
higher pay scale, the petitioner retired from service.
Accordingly, the submission of the petitioner’s counsel is that
the respondent be directed to pay higher pay-scale which he
was entitled in view of the relevant government circulars and
orders and revise the post-retiral dues and other benefits. The
petitioner has already submitted a representation to the
competent authority.

Keeping in view the above facts and circumstances of the
case, the competent authority is directed to decide the
petitioner’s representation by passing a speaking and reasoned
order expeditiously and preferably within a period of four
months. While deciding the petitioner’s representation, the
competent authority shall take into account the relevant
government orders and circulars. It is open to the petitioner to
submit a fresh representation along with a copy of the present
order.

Subject to above, the writ petition is disposed of finally.
No order is passed as to costs.

Order Date :- 2.8.2010
RKM.