Court No. - 6 Case :- SERVICE SINGLE No. - 5015 of 2010 Petitioner :- Rekha Devi Respondent :- State Of U.P.Through The Principal Secy.Dept.Of Home & Ors. Petitioner Counsel :- M.P.Raju Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard learned counsel for the petitioner and learned Standing Counsel
for the opposite parties.
The case of the petitioner is that he proceeded on leave from March
2008 till 5.1.2010. The petitioner was on medical leave, certificates to
this effect have been filed. Deputy Inspector General of Police has
forwarded his case to the medical board. The medical board has also
verified the illness of the petitioner. The petitioner has not been given
salary in this period because the leave has not been sanctioned. On one
hand the petitioner is suffering due to long illness and has incurred
unforeseen expenditure on the other hand, even the regular salary of
the petitioner is not being given to her. The petitioner has very humbly
and passionately argued before the court that the family is in great
jeopardy and financial crisis. The matter is very urgent as nothing is
being given to the petitioner for last two years.
Accordingly, the opposite party no. 3 is directed to look into the matter
and take appropriate action within a period of 15 days’ from the date a
certified copy of this order is placed before him.
With the above observation, the writ petition is finally disposed of.
Order Date :- 23.7.2010
Om.