Court No. - 26 Case :- WRIT - A No. - 45489 of 2004 Petitioner :- Ramanand Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- A.B.Singh Respondent Counsel :- C.S.C.,Satish Chaturvedi Hon'ble Anil Kumar,J.
Heard counsel for the petitioner and learned Standing Counsel and perused
the record.
In the present case petitioner has retired from service in the year 1997 and
some post retiral dues were not paid to him, so he approached this Court for
redressal of his grievances.On 19.10.2004, this Court has passed following
order:-
“The learned Standing Counsel appeared on behalf of respondent Nos. 1 to 4.
On behalf of respondent no. 5 Mr. Satish Chaturvedi has accepted notice. the
Standing Counsel Mr. Satish Chaturvedi is granted a month’s time to file
counter affidavit. In the meantime it has been submitted on behalf of the
petitioner that the petitioner has retired in the year 1997 but up till date
retiral benefits has not been paid. Petitioner also submits that the relevant
dept. under whom the petitioner has worked has forwarded all papers to the
resp.no.5 but inspite of the aforessaid fact the sanction to this effect has not
been given.
In view of the aforesaid fact the interim mandamus is issued to the respondent
No. 2,3 and 5 to pay or show cause within the aforesaid period.”
Today, again learned Standing Counsel prays for time to file counter
affidavit.
In view of the abovesaid facts, two weeks and no more time is granted to
learned Standing Counsel to file counter affidavit or show cause on behalf of
respondent Nos. 2 and 3 why the post retiral dues are not paid to the petitioner
failing which, on the next date i.e. 5th of August, 2010 respondent No. 2
(Chief Engineer, Irrigation Department, U.P. Lucknow) shall appear in
person.
List/put up on 5th of August, 2010.
Office is directed to supply the certified copy of this order to learned Standing
Counsel within 48 hours.
Order Date :- 16.7.2010
Ravi/-