Allahabad High Court High Court

Rajesh Kumar Gupta vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Rajesh Kumar Gupta vs State Of U.P. & Others on 5 July, 2010
Court No. - 30

Case :- WRIT - C No. - 30237 of 2009

Petitioner :- Rajesh Kumar Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vikas Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

In Re:Modification/Correction application no.205927 of 2009

Heard.

This Court has disposed of the writ petition on 19.6.2009 providing disposal
of petitioner’s representation by which payment of held up salary was sought.
Learned counsel for the petitioner has submitted that he has already joined at
Varni Jain Inter College, district Lalitpur where he is working. The present
grievance of the petitioner is that despite orders passed by this Court on
19.6.2009, he has not been paid his salary, held up salary with effect from
11.11.2008 by respondents No.2&6. He has made a categorical statement that
he is working in the above said institution. If that is so, the Joint Director of
Education, Jhansi Region, Jhansi and DIOS, Lalitpur shall call for the report
from the concerned institution, pass appropriate orders in respect of payment
of salary to the petitioner. Appropriate decision may be taken in respect of
held up salary of the petitioner, arrears of salary, if any within a period of two
months from the date of presentation of a certified copy of this order by
passing a reasoned and speaking order. It is expected from the petitioner that
he must report at his place of charge. The application is accordingly disposed
of.

Order Date :- 5.7.2010
VPC