Allahabad High Court High Court

Ramesh Chandra Yadav vs State Of U.P. And Others on 4 August, 2010

Allahabad High Court
Ramesh Chandra Yadav vs State Of U.P. And Others on 4 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45603 of 2010

Petitioner :- Ramesh Chandra Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- I. B. Yadav
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and the learned
Standing Counsel.

The petitioner was appointed in the respondent’s office in the year
1982. The petitioner claims that after completion of 24 years
satisfactory service, he will be entitled to time scale in view of the
Government Order dated 30.6.1993. According to the petitioner
various other persons have been provided the same pay scale but
the petitioner is not being paid for the reasons best known to the
respondents in spite of repeated requests and representation.
Hence, the present writ petition.

I have considered the submissions of the petitioner and perused the
record. As the claim of the petitioner is still pending before
respondent no.3, therefore, it will be appropriate to direct
respondent no.3 to decide the claim of the petitioner according to
law by a speaking and reasoned order within a period of three
months from the date of production of certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 4.8.2010
V.Sri/-