Allahabad High Court High Court

Shankar Lal Prajapati & Others vs State Of U.P. & Another on 25 January, 2010

Allahabad High Court
Shankar Lal Prajapati & Others vs State Of U.P. & Another on 25 January, 2010
Court No. - 38

Case :- WRIT - A No. - 2812 of 2010

Petitioner :- Shankar Lal Prajapati & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Kumar Amit Srivastava
Respondent Counsel :- C.S.C.,Sampanna Kumar

Hon'ble Amreshwar Pratap Sahi,J.

The petitioners claim promotional pay scale on the strength of the
directions issued in the letter dated 30.6.2009 Annexure 2 to the writ
petition. Learned counsel for the petitioners contends that the claim of
the petitioners has not been processed so far.

Let the claim of the petitioners be examined by the respondent no.2 who
shall proceed to pass an appropriate order in accordance with law as
expeditiously as possible preferably within a period of 3 months from the
date of production of a certified copy of this order before him.

The writ petition stands disposed of accordingly.

Order Date :- 25.1.2010
mna