Allahabad High Court High Court

Ramanand And Others vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
Ramanand And Others vs State Of U.P. And Others on 10 May, 2010
Court No. - 38

Case :- WRIT - A No. - 26113 of 2010

Petitioner :- Ramanand And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shantanu Kumar Pandey
Respondent Counsel :- C. S. C.

Hon'ble Ran Vijai Singh,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

The petitioners claim that they are working in the respondents’
office as Class IV employee, but the claim of the petitioners have
not been considered for regularization.

Learned counsel for the petitioners submits that the petitioners are
entitled for minimum of the pay scale in view of the judgment of
the Apex Court annexed as Annexure No.2 to this writ petition. In
spite of the repeated request and representations submitted by the
petitioners, the claim has not been considered.

In view of the facts and circumstances, as the claim of the
petitioners for payment of minimum pay scale, is pending for
consideration before the respondents, therefore, it will be
appropriate that this writ petition be disposed of finally directing
the respondent No. 3 to consider the claim of the petitioners
strictly in accordance with law taking into consideration the
judgment of Apex Court as well as this Court by a speaking and
reasoned order within a period of two months from the date of
production of a certified copy of this order before him.

The writ petition is disposed of accordingly.

No order, is passed as to costs.

Order Date :- 10.5.2010
Pr/-