Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPSS/1512/2023
2023 Latest Caselaw 2342 UK

Citation : 2023 Latest Caselaw 2342 UK
Judgement Date : 19 August, 2023

Uttarakhand High Court
WPSS/1512/2023 on 19 August, 2023
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                     COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures

                                  WPSS No. 1512 of 2023
                                  Hon'ble Pankaj Purohit, J.

Mr. Abhishek Sati, learned counsel for the petitioners.

2. Mr. P.C. Bisht, Addl. C.S.C. for the State.

3. The petitioners were initially appointed as Assistant Teacher in the erstwhile State of U.P. between 1981-83. Subsequently, they were promoted as Assistant Teacher, Junior High School/ Headmistress in Government Primary School. In pursuance of the advertisement issued in the month of May, 2009 by the respondent no.3 for filling up 25% posts of Assistant Teacher L.T. Grade, the petitioners who were working in the pay scale of Rs.5500- 9000 and selection grade of Rs.4800, were adjusted on the post of Assistant Teacher L.T. Grade in respective subjects.

4. The grievance of the petitioners is that they were awarded selection grade (grade pay of Rs.4800) in between the year 2006 to 2009 respectively, according to which, they became eligible for grant of promotional pay scale (grade pay of Rs.5400) from 2018 to 2021 respectively, however, even after lapse of substantial period, they have been deprived of the aforesaid benefit for grant of promotional pay scale. Hence, present writ petition.

5. The petitioners have come up with the case in the present writ petition, that owing to the principles, which have been settled by the judgments rendered by this Court in a bunch of writ petition as decided by the Coordinate Bench with the leading writ petition being Writ Petition No.602 of 2014 (S/S), Deep Chandra Badhani and others vs. State of Uttarakhand and others, as decided on 11.04.2017, which was later on also followed by yet another Coordinate Bench of this Court, in a bunch of writ petitions, with

the leading writ petition being Writ Petition No.102 of 2019 (S/S) Gopal Singh Negi vs. State of Uttarakhand, as decided on 30.12.2020, he submits that in view of the length of services, which has been rendered by the petitioners, which now happens to be for a period of 12 years, they would be entitled to be granted, a promotional pay scale and the grade pay of Rs.5400/- from the date of the respective entitlement, in the light of the judgment rendered in Writ Petition No.746 of 2015 (S/S) Smt. Manu Dhaundiyal and others vs. State of Uttarakhand and others.

6. The contention of the petitioners in the writ petition is that in fact, in compliance of the principal direction which was rendered by the aforesaid two judgments, has been complied with by the respondents and the benefit of the promotional pay scale and the grade pay, have already been granted to those petitioners.

7. The counsel for the petitioners submits that they would be falling within the zone of consideration, under the principles which had been laid down by the aforesaid two judgments and hence, their claim ought to have been favourably considered by the respondents.

8. Raising petitioners' claim with regards to the grant of promotional pay scale and the grade pay considering the length of services, which has been rendered by the petitioners, learned counsel submits that petitioners have already approached the respondents by filing an application before the concerned authority but no decision as such, has been taken on the same hence there is a deprivation.

9. Having considered the aforesaid situation, it is hereby directed that the petitioners would file a fresh detailed representation before the Additional Director of Education (Secondary), Garhwal Region, Pauri Disrict-Pauri Garhwal i.e. (respondent no.3) herein within a period of ten days' from the date of receipt of certified copy of this

judgment. The respondent no.3, herein is directed to positively consider the aforesaid representation, which has been directed to be submitted by the petitioners, within a period of four weeks from the date of receipt of the representation. The said respondent while deciding the representation will keep in mind the ratio of the judgment pronounced by this Court earlier, mentioned hereinabove, for the purposes of grant of promotional pay scale to the petitioners, carrying a grade pay of Rs.5400/- considering the length of services which has been rendered by them.

10. Subject to the aforesaid directions, the writ petition stands disposed of.

(Pankaj Purohit, J.) 19.08.2023 Parul

 
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