Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Allahabad High Court

Viendra Singh Pawar vs The State Of Uttar Pradesh Through ... on 16 August, 2002

Equivalent citations: [2002(95)FLR232], (2002)3UPLBEC2409

Author: Rakesh Tiwari

Bench: Rakesh Tiwari

JUDGMENT
 

  Rakesh Tiwari, J.  
 

1. Heard the learned Counsel for the parties and perused the records.

2. The petitionerr is aggrieved by non-payment of Bonus, extra pay and encashment of leave on his reinstatement with back wages and all other emoluments including the promotional benefits.

3. The petitioner States that he has made representations on 13th October. 1993 and 18th May, 1994 to the authority concerned but no action has been taken on the aforesaid representations. The other Sub-Inspectors, who are similarly situated, have been given the selection grade and super-selection grade, but the petitioner is being discriminated by the respondents.

4. The writ petition is disposed of with the direction to the petitioner to make a fresh representation stating the aforesaid grievances, to respondent No. 2 within 15 days from the date of production of a certified copy of the order, who shall decide the same within three months thereafter, in accordance with law by a reasoned order.