Citation : 2022 Latest Caselaw 22459 ALL
Judgement Date : 22 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 20 Case :- WRIT - A No. - 8757 of 2022 Petitioner :- Sanjay Kumar Rastogi And 27 Others Respondent :- State Of U.P. Thru. Its Addl. Chief Secy. Irrigation Deptt. Lko. And Another Counsel for Petitioner :- Rakesh Kumar Singh Counsel for Respondent :- C.S.C. Hon'ble Manish Kumar,J.
1. Heard Sri Rakesh Kumar Singh, learned counsel for petitioners as well as learned Standing Counsel for the respondents.
2. It has been submitted by learned counsel for petitioners that petitioners were initially appointed on the post of Assistant Engineer through Public Service Commission, Uttar Pradesh and now the petitioner nos. 1 to 16 have retired from service from the post of Superintending Enginner and Executive Engineer and the Petitioner Nos. 17 to 28 are presently working on the post of Superintending Engineer and they are working with full spirit and devotion.
3. The petitioners have assailed the order dated 10.04.2015 by which the claim of the petitioners for the benefit of pay Band -4 of Rs. 37400-67700/- with grade pay of Rs. 8700/- w.e.f. 01.01.2006 has been rejected.
4. It has been submitted by learned counsel for petitioners that similarly situated persons have approached this Court by filing a bunch of writ petitions, the leading being Writ A No. 2000222 of 2015 (Kuldeep Kumar and Ors. Vs. State of U.P. and Ors.) which was allowed by this Court and the order dated 10.04.2015 which has been impugned by the petitioners in the present writ petition was quashed.
5. It is further submitted that in the identical circumstances a judgement and order dated 27.09.2022 has been passed in Writ-A No.6418 of 2022 (Akhilesh Kumar Singh and 13 Ors. vs. State of U.P.) and the case of the petitioner is squarely covered by the same.
6. Learned Standing Counsel could not dispute this fact that this Court in the said writ petitions has already quashed the order dated 10.04.2015 in the case of Kuldeep Kumar (Supra) and consequently the claim of the petitioners can be adequately considered by the respondents, in the light of judgment in the case of Kuldeep Kumar (Supra).
7. At this stage, learned counsel for petitioner submits that their grievances shall be substantially redressed in case respondent No. 1 is directed to consider and decide the claim of the petitioners in light of the judgment of this Court dated 19.07.2022 passed in Writ A No. 2000222 of 2015 expeditiously.
8. Learned Standing counsel on the other hand does not oppose in case such a direction is issued to respondent to decide the representation of the petitioners in a time bound manner.
9. In light of the above, without entering into merits of the case, the writ petition is disposed of with liberty to the petitioners to prefer a fresh representation to respondent No. 1/Additional Chief Secretary, Irrigation Department, Civil Secretariat, Lucknow within two weeks from today and in case such a representation is made, respondent No. 1 shall proceed to consider and decide the claim of the petitioners in accordance with law with speaking and reasoned order as well as in light of the judgment of this Court dated 19.07.2022 passed in Writ A No. 2000222 of 2015, expeditiously, say, within a period of six weeks thereafter .
Order Date :- 22.12.2022
S. Kumar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!