Allahabad High Court High Court

Surendra Kumar Srivastava vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Surendra Kumar Srivastava vs State Of U.P. & Others on 13 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1551 of 2010

Petitioner :- Surendra Kumar Srivastava
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Azad Khan
Respondent Counsel :- C.S.C.,Amit Dubey


Hon'ble Amreshwar Pratap Sahi,J.

Learned counsel for the petitioner contends that the petitioner is
entitled to the benefit of continuing to work up to the age of 60
years and relies on the decision in the case of Hira Lal Yadav Vs.
State of U.P. and others in Writ Petition No. 70788 of 2009.

I have perused the said order. The claim of the petitioner is prima
facie covered by the said order. The petitioner is also entitled for
similar relief.

Three weeks’ time is allowed to the learned counsel for the
respondents to file counter affidavit. Rejoinder affidavit, if any,
may be filed within one week thereafter. List thereafter.

Following the aforesaid order, it is directed that until the order
modified or dictated the petitioner shall be permitted to work and
paid salary till he attains the age of 60 years.

Order Date :- 13.1.2010
Shiraz