Allahabad High Court High Court

Krishna Mohan Lal vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Krishna Mohan Lal vs State Of U.P. & Others on 2 February, 2010
Court No. - 38

Case :- WRIT - A No. - 4966 of 2010

Petitioner :- Krishna Mohan Lal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.B. Singh,Manish Singh
Respondent Counsel :- C.S.C.


Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner.

The petitioner has been served with a notice of retirement on the
strength of the Government Order dated 9th March, 2004. The said
Government order has already been quashed by this court and
taking notice of the same several orders have been passed by this
court as well. One of the orders passed in writ petition no. 2440 of
2010 dated 21.1.2010 has been placed before this court.

Keeping in view the submissions raised and the nature of the
controversy involved, the impugned order dated 13.1.2010 is
hereby quashed and the petitioner shall be entitled to continue and
be paid his salary up to the age of 60 years in lieu thereof.

Allowed.

Order Date :- 2.2.2010
Sahu