Court No. - 18 Case :- WRIT - A No. - 33712 of 2010 Petitioner :- Mohan Pyare Tiwari & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Damodar Pandey Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Petitioner before this Court alleges that he is working as Assistant Teacher in
the Primary Section attached to Intermediate Institution, in the name of
Sanskrit Vidya Prabodhani Hata, Kushinagar. The Institution is a Sanskrit
institution affiliated to Sampurnanand Sanskrit, Vidyalaya, Varanasi. The
petitioners’ claim that they are entitled to salary from the State Exchequer like
other teachers working in the inter section of the Institution and for the
purpose reliance has been placed upon the judgement of this Court and the
Hon’ble Supreme Court wherein directions have been issued for payment of
salary to the teachers working in Primary Section attached to Intermediate
Colleges and Junior High Schools.
I am of the considered opinion that the grievance of the petitioners needs to be
examined by respondent no. 1 at the first instance.
Accordingly, the writ petition is disposed of with liberty to the petitioners to
make a representation ventilating all their grievances before respondent no. 1
within two weeks from today, along with a certified copy of this order. On
such a representation being made, the respondent no. 1 shall call for the
records and shall pass a reasoned speaking order preferably within six weeks
thereafter.
Order Date :- 8.7.2010
Puspendra