Allahabad High Court High Court

Smt. Sunita Pandey & Others vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Smt. Sunita Pandey & Others vs State Of U.P. & Others on 29 July, 2010
Court No. - 18

Case :- WRIT - A No. - 7078 of 2010

Petitioner :- Smt. Sunita Pandey & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Satya Prakash Shukla
Respondent Counsel :- C.S.C.,Yogesh Agarwal

Hon'ble Arun Tandon,J.

The petitioners are stated to have been selected by the District Level
Committee, they have not been paid their salary subsequent to September,
2009. Hence this petition.

I am of the considered opinion that the grievance raised can be more
appropriately examined by the District Magistrate at the first instance.
In view of the aforesaid, writ petition is disposed of with liberty to the
petitioners to make a representation ventilating all their grievances before the
District Magistrate concerned within two weeks from today along with
certified copy of this order. On such representation being made, the District
Magistrate shall consider and decide the same by means of a reasoned
speaking order, preferably within four weeks from the date the representation
is so filed.

Order Date :- 29.7.2010
Pkb/