Allahabad High Court High Court

Suman Lata Yadav vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Suman Lata Yadav vs State Of U.P. And Others on 12 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39648 of 2010

Petitioner :- Suman Lata Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner was appointed as a Staff Nurse on a fixed salary by the
respondents No. 3 in the year 2007 and time was extended from
time to time. Petitioner is working on the said post, but the salary
from May, 2008 and September, 2008 to 31st March, 2009 and
from 1st April, 2009 to 31st of May, 2009 has not been paid, in
spite of the repeated request and representation submitted by the
petitioner.

I have considered the submissions of the parties and perused the
record. As the petitioner has already submitted a representation
before the respondents No. 2, therefore, in my opinion, it will be
appropriate that the respondents No. 2 may take a decision
regarding payment of arrears of salary to the petitioner within a
period of six weeks by a speaking and reasoned order from the
date of production of a certified copy of this order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 12.7.2010
Sazia