Chief Justice's Court Case :- SPECIAL APPEAL No. - 1140 of 2010 Petitioner :- Sri Ram Yadav Respondent :- State Of U.P. Thr Sec. Nagar Vikas Lko. And Others Petitioner Counsel :- Subhash Singh Yadav,C.B. Yadav Respondent Counsel :- C.S.C.,Anubhav Shukla Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
Our attention is invited to the judgment dated 29th July, 2010
passed by a Division Bench of this Court, sitting at Lucknow, in
Writ Petition No. 1595 (SB) of 2009, (Dayanand Chakrawarty Vs.
State of U.P. & Ors.), and other petitions. The learned Bench in the
said judgment has taken the view that the age of retirement of
employees of the Jal Nigam will be sixty years for the reasons set
out in the judgment. Nothing has been pointed out before us to
take a different view from the view taken by the learned Bench.
In the light of that, the appeal is allowed, and the impugned order
dated 25.06.2010 is set aside.
Considering the above, the petition also will have to be allowed,
and is accordingly allowed. If the appellant has not attained the
age of 60 years, he will be entitled to resume his work forthwith
and paid emoluments accordingly.
A copy of this order be placed in Writ Petition No. 36702 of 2010.
(A.P. Sahi, J.) (F.I. Rebello, C.J.) Order Date :- 2.8.2010 AHA