Allahabad High Court High Court

Rajesh Kumar Verma S/O Sri Hari … vs Secretary,Basic Shiksha … on 27 July, 2010

Allahabad High Court
Rajesh Kumar Verma S/O Sri Hari … vs Secretary,Basic Shiksha … on 27 July, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 137 of 2009

Petitioner :- Rajesh Kumar Verma S/O Sri Hari Prasad
Respondent :- Secretary,Basic Shiksha Parishad,U.P.Allahabad And Others
Petitioner Counsel :- Girish Chandra Verma
Respondent Counsel :- D.R.Misra,Jagdish Prasad Maurya

Hon'ble Devendra Kumar Arora,J.

By means of present writ petition, the petitioner has challenged the order
dated 22.12.2008 by which petitioner has been transferred/adjusted from
Development Block Denswa to Development Block Ram Nagar as
Headmaster in a Primary School, Katiyara.

This Court vide order dated 13.5.2009 observed that if the petitioner joins at
the transferred place, he shall be permitted to discharge his duties and the
same shall be subject to further orders of this Court.

Submission of learned counsel for petitioner is that in pursuance of the said
order of this Court, the petitioner joined at the transferred place on 19.5.2009.

Now, grievance of the petitioner at the moment is that although he is being
paid salary but Basic Shiksha Adhikari, Balrampur is not paying increments
as well as revised pay-scale in pursuance of 6th Pay Commission Report. He
has also not been paid salary of the period from July, 2008 to July, 2009.

I have considered the arguments of learned counsel for parties and gone
through the record.

This Court does not find any reason for not granting increment as well as
revised pay-scale as per 6th Pay Commission to the petitioner.

In view of the above, District Basic Shiksha Adhikari, Barabanki is hereby
directed to pay due increments of the petitioner as well as revised pay scale or
to show cause within period of one month.

List in the first week of September, 2010.

Order Date :- 27.7.2010
ashok