Allahabad High Court High Court

Amar Nath vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Amar Nath vs State Of U.P. & Others on 19 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1958 of 2010

Petitioner :- Amar Nath
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Durga Tiwari
Respondent Counsel :- C.S.C.,K.N. Mishra

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner is retired from service but his post retiral benefits
have not been paid to him. Learned counsel for the respondent Sri
Mishra contends that there is no indication of the statement of the
No Dues Certificate.

Accordingly let the respondent no.2 examine the claim of the
petitioner and thereafter pass appropriate orders in respect of the
post retiral dues of the the petitioner as expeditiously as possible
preferably within a period of three months from the date of
production of certified copy of this order before him.

Order Date :- 19.1.2010
Shiraz