Allahabad High Court High Court

Smt.Savita Rani Srivastava vs Zila Basic Shiksha Adhikari … on 6 July, 2010

Allahabad High Court
Smt.Savita Rani Srivastava vs Zila Basic Shiksha Adhikari … on 6 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 1341 of 2000

Petitioner :- Smt.Savita Rani Srivastava
Respondent :- Zila Basic Shiksha Adhikari Lucknow
Petitioner Counsel :- Sanjay Kumar
Respondent Counsel :- R.N.Tilhari

Hon'ble Satyendra Singh Chauhan, J.

By means of order dated 14.5.2010 the opposite parties were directed to show
cause or make payment of pension to the petitioner. Today, the case has been
called out in the revised list. Counsel for the opposite parties again is not
present. This shows that the opposite parties are not interest in pursuing the
case.

In view of the above, the interim order dated 14.5.2010 is made absolute and
the opposite parties are directed to make payment of pension to the petitioner
regularly every month.

Order Date :- 6.7.2010
Rao/-