Allahabad High Court High Court

Union Of India Thru Secy. Railways … vs Ram Prakash S/O Triveni & Anr. on 27 January, 2010

Allahabad High Court
Union Of India Thru Secy. Railways … vs Ram Prakash S/O Triveni & Anr. on 27 January, 2010
Court No. - 4

Case :- SERVICE BENCH No. - 65 of 2010

Petitioner :- Union Of India Thru Secy. Railways New Delhi & Ors.
Respondent :- Ram Prakash S/O Triveni & Anr.
Petitioner Counsel :- Arvind Kumar
Respondent Counsel :- A.S.G.

Hon'ble Sunil Ambwani,J.

Hon’ble Dr. Satish Chandra,J.

It is stated that though the other Benches of the Central
Administrative Tribunal have also passed same orders, and the
Calcutta High Court has upheld the parity in pay scales of the
Junior Hindi Translator of Head Office and Zonal Office, the Delhi
High Court has stayed the judgment of the Tribunal. It is
contended that historically the pay scales between the same
persons serving in Head Office and Zonal Office are different and
that their mode of recruitment is also different. A Junior Hindi
Translator in the Head Office is appointed by the direct
recruitment, whereas in the zonal office, the recruitment is also
made by promotion.

Let learned counsel for Railways file a supplementary affidavit
stating whether the 6th Pay Commission had an occasion to
consider the differences in pay scales and the pay bands in which
the Junior Hindi Translators of the Head Office and Zone Office
have been placed.

Put up day after tomorrow.

Order Date :- 27.1.2010
RKP