Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pavan Kumar vs State Of U.P Thru. Prin. Secy. ...
2023 Latest Caselaw 27895 ALL

Citation : 2023 Latest Caselaw 27895 ALL
Judgement Date : 10 October, 2023

Allahabad High Court
Pavan Kumar vs State Of U.P Thru. Prin. Secy. ... on 10 October, 2023
Bench: Manish Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:65252
 
Court No. - 20
 

 
Case :- WRIT - A No. - 7719 of 2023
 

 
Petitioner :- Pavan Kumar
 
Respondent :- State Of U.P Thru. Prin. Secy. Horticulture Civil Secrt. Lko. And 2 Others
 
Counsel for Petitioner :- Mohd. Ateeq Khan
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Manish Mathur,J.

Heard learned counsel for petitioner and learned Standing Counsel for the State.

Present writ petition is filed by the petitioner claiming that he is working as a daily wager on Class-IV post since the year 2012, but he is not being paid minimum of pay scale as is being paid to similarly situated employees and in view of a judgment of the Supreme Court in Sabha Shankar Dube v. Divisional Forest Officer reported in AIR 2019 SC 220, he is entitled for the said benefit.

Learned counsel for petitioner submits that grievance of petitioner would be sufficiently met in case representation of petitioner for the said purposes is considered and decided in a time bound manner.

Learned Standing Counsel has no objection to the same.

In view thereof, petitioner is permitted to make a fresh detailed representation to respondent no.2-Director, Horticulture and Food Processing, U.P., 2, Sapru Marg, Lucknow, raising all his grievance, annexing therewith a copy of this writ petition along with annexures and all the documents including a copy of the judgment of the Supreme Court in the case of Sabha Shankar Dube(supra) in support of his claim within a period of three weeks from today along with a computer generated/certified copy of this order.

In case such a representation is moved by petitioner, respondent no.2 shall consider and decide the same in accordance with law by a reasoned and speaking order within a period of three months from the date a computer generated/certified copy of this order along with representation is placed before him.

It is made clear that this court has not applied itself on the merits of the case and all questions are left open to be considered and decided by the competent authority in accordance with law.

With the aforesaid directions, present writ petition is disposed of.

Order Date :- 10.10.2023

kvg/-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter