1
W.P No.12898/2003
19.01.2010
None for the petitioners.
Shri Rahul Jain, learned Govt. Advocate for the respondent/
State.
The petitioners, who were appointed as Up-Shikshak in
September/October 1992, are claiming regular pay scale on
completion of three years service.
The respondents, on the other hand, have stated that the
petitioners do not fulfill the requisite conditions for grant of regular
pay scale after completing three years service.
It is, however, seen that in similar cases the petitions filed by
the petitioners therein were disposed of with a direction to the
respondent authorities to consider the cases of the petitioners’
therein in the light of the orders passed by this Court specifically in
the case of Kishore More and Amar Singh Gangwal passed in O.A
No.1269/1997 by the State Administrative Tribunal.
In the circumstances, without entering into the merits of the
case or making any comments upon the entitlement of the
petitioners, the petition is disposed of with a direction to the
respondent authorities to consider the claim of the petitioners for
grant of regular pay scale on completion of three years service in
the light of the orders passed by the Tribunal, by this Court and
subsequent circulars issued by the State Government and
thereafter pass reasoned orders in that respect. The aforesaid
exercise be completed by the authorities expeditiously, in
accordance with law, preferably within a period of six months from
the date of receiving a copy of the order passed today by this
Court.
A copy of the order be sent to the authorities for information
and compliance.
( R. S. JHA )
JUDGE
mms/-