Citation : 2025 Latest Caselaw 11347 ALL
Judgement Date : 9 October, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
Neutral Citation No. - 2025:AHC-LKO:62396
HIGH COURT OF JUDICATURE AT ALLAHABAD
LUCKNOW
WRIT - A No. - 11712 of 2025
Jitendra Singh And 74 Others
.....Petitioner(s)
Versus
State Of U.P. Thru. Secy. Deptt. Of Basic Education Lko. And 4 Others
.....Respondent(s)
Counsel for Petitioner(s)
:
Vikas Maurya
Counsel for Respondent(s)
:
C.S.C., Ran Vijay Singh
Court No. - 18
HON'BLE SHREE PRAKASH SINGH, J.
1. Heard learned counsel for the petitioners, Sri P.K.Singh, learned Additional Chief Standing counsel appearing on behalf of the respondents no. 1 & 2, and Sri Ran Vijay Singh, learned counsel for the respondents no. 3, 4 & 5.
2. With the consent of learned counsels appearing on behalf of the contesting parties, the matter is being decided finally.
3. Contention of the learned counsel for the petitioners is that the petitioners have been given the officiating charge of the post of Headmaster yet are not being paid salary of the said post.
4. Contention is that this aspect of the matter has already been considered by the Division Bench of this Court in a bunch of appeals leading being Special Appeal No. 652 of 2024 Inre; Secretary, UP Basic Education Board and Ors Vs. Tripurari Dubey and Ors- 2025: AHC:67382-DB which judgment in turn has been affirmed with the dismissal of the Special Leave to Appeal vide order dated 13.08.2025 in Special Leave to Appeal (C) No. 22427 of 2025.
5. Further contention is that the respondents be directed to consider the claim of the petitioner in the light of the Division Bench judgment of this Court in the case of Tripurari Dubey (supra).
6. Learned counsel appearing on behalf of the contesting respondents do not dispute the aforesaid question of law as decided by the Division Bench of this Court in the case of Tripurari Dubey (supra).
7. Considering the aforesaid, the instant writ petition is disposed of with the direction to the respondent no. 4 to consider the claim of the petitioners for being given the salary to the post of Headmaster- In charge in accordance with law and the relevant rules as well as the Division Bench judgment of this Court in the case of Tripurari Dubey (supra) which consideration would be done within a period of six weeks from the date of receipt of a certified copy of this order.
(Shree Prakash Singh,J.)
October 9, 2025
Ram Murti
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!