Citation : 2023 Latest Caselaw 829 AP
Judgement Date : 13 February, 2023
THE HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION NO.3427 OF 2023
ORDER:
The present writ petition is filed under Article 226 of the
Constitution of India seeking following relief:
"to issue a writ, order or direction more particularly one in the nature of Writ of Mandamus declaring the action of the respondent authorities with regard to non-payment of minimum pay scale to the writ petitioners attached to the post of Junior Lineman, CBD Gangman (Pole to Pole worker), Shift operator (1 to
11) in the category of Junior Lineman, Watchmen in the place of watchmen (12 and 13) by declaring that petitioners are discharging the same duties as that of Junior Lineman and issue consequential direction to pay minimum scale of pay to the writ petitioners as per the law laid down in State of Punjab and others vs. Jagjit Singh and others reported in 2017 (1) SCC 148 and pass such other order or orders.."
Heard Sri Sudhakar Reddy Pasapala, learned counsel for the
petitioners, Sri Anup Koushik Karvadi, learned Standing Counsel for
respondent No.2 and Sri V.R.Reddy Kovvuri, learned Standing
Counsel for respondent No.3. Perused the material available on
record.
Learned counsel for petitioners submits that the petitioners
submitted a representation dated 06.01.2023 to the respondent
authorities requesting for payment of minimum pay scale. He further
submits that suffice if a direction is given to the respondent
authorities to dispose of the representation dated 06.01.2023 in view
of the law laid down by the Hon'ble Apex Court in State of Punjab and others v. Jagjit Singh and others1, for payment of minimum
pay scale to the petitioners, by stipulating the time period.
Learned Standing Counsel for the respondent Nos. 2 and 3 does
not refute the said submission.
Having regard to the facts and circumstances of the case and
without touching the merits of the case, the petitioners are at liberty
to submit appropriate representations to all the concerned authorities
for redressal of their grievances within a period of two(02) weeks from
the date of receipt of a copy of this Order. On receipt of such
representations, the same be examined and appropriate orders be
passed by the authorities concerned strictly in accordance with law,
within a period of six (06) weeks, thereafter. It is also made clear that
the petitioners are entitled to place on record the relevant judgments,
if any, for consideration of the same by the authorities concerned.
With the above directions, the Writ Petition is disposed of. There
shall be no order as to costs.
As a sequel miscellaneous application, pending, if any, shall also
stand closed.
_______________________________________ VENKATESWARLU NIMMAGADDA, J 13.02.2023 BSP
2017 (1) SC 148
HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
WRIT PETITION NO.3427 of 2023 Dated:13.02.2023
13.02.2023 BSP
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!