Allahabad High Court High Court

U.P.S.E.B. vs Heera Lal And Ors on 6 July, 2010

Allahabad High Court
U.P.S.E.B. vs Heera Lal And Ors on 6 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 9735 of 1993

Petitioner :- U.P.S.E.B.
Respondent :- Heera Lal And Ors
Petitioner Counsel :- O.P. Srivastava
Respondent Counsel :- R.K.Verma,A.Mannan,C.S.C.,G.J.Bahadur,Sanjay
Misra

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Counsel for the opposite parties states that Writ petition No.1754 (SS) of 1988
challenging the award dated 25.9.1987 has been dismissed on 31.3.2010 by
this Court.

The present writ petition has been filed against the recovery proceedings
initiated in pursuance to the award dated 25.9.1987. Since the award has
attained finality by this Court, this writ petition has been rendered infructuous.
Hence, this petition is liable to be dismissed on account of the fact that the
recovery proceedings cannot be stalled once the award has attained finality by
this Court.

Writ petitoin is accordingly dismissed.

However, it is clarified that respondent no.1 would be entitled for his salary in
accordance with the award and if any amount is in excess, the same shall be
returned to the petitioner.

Order Date :- 6.7.2010
Rao/-