Court No. - 38 Case :- WRIT - A No. - 45518 of 2010 Petitioner :- Nawal Kishore Respondent :- State Of U.P. And Others Petitioner Counsel :- Dinesh Kumar Dubey Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
Petitoner alleges that he is working on the post as (MPW) Prathmic Swasthya
Kendra Ashothar, but salary to the petitioner from 01.04.2010 has been
stopped, reasons best known to the respondents. To this effect, petitioner has
submitted a representation to the relevant authority, but no decision has been
taken. Hence the present writ petition.
I have considered the submission of the learned counsel for the petitioner and
perused the record. In view of the facts and circumstances, as the claim of
petitioner is still pending consideration before the respondent No.3, therefore,
it will be appropriate that the respondent No.3 may take a decision regarding
payment of salary to the petitioner from 01.04.2010 within a period of one
month from the date of production of certified copy of this order before him.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 4.8.2010
Pr/-