Allahabad High Court High Court

Rajendra Kumar Rao & Others vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Rajendra Kumar Rao & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5941 of 2010

Petitioner :- Rajendra Kumar Rao & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rakesh Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and the learned standing counsel.

The petitioners claim that they are guest speakers in Industrial Training
Institutes but they have neither been paid their honorarium nor any intimation
has been given to them about their claim for no valid reason.

It is urged that the Central Government has already issued directions but the
State Government appears to be obstructing the said payment.

Accordingly, the claim of the petitioners shall be examined by the respondent
no.1 and shall proceed to pass an appropriate order as expeditiously as
possible preferably within a period of three months from the date of
production of a certified copy of this order before him.

The writ petition stands disposed of.

Order Date :- 4.2.2010
SKD