Allahabad High Court High Court

Surendra vs Dir. Higher Edu. U.P. Allahbad, … on 4 February, 2010

Allahabad High Court
Surendra vs Dir. Higher Edu. U.P. Allahbad, … on 4 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5874 of 2010

Petitioner :- Surendra
Respondent :- Dir. Higher Edu. U.P. Allahbad, U.P. & Others
Petitioner Counsel :- Gyanendra Prakash Srivast
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioner and learned Standing Counsel.

Limited prayer made in present writ petition is relating to writ of mandamus
commanding the respondents to pay entire pensionary benefits to petitioner.

Petitioner who was appointed as Laboratary Assistant, retired from service in
the year 2008. After retirement petitioner was entiteld to get all benefits but
same not been paid in spite of repeated requests and representations to
relevant authority. Hence the present writ petition.

In such circumstances as petitioner has already retired in the year 2008 and
retiral benefits for which petitioner was entiteld has not yet been paid, in such
circumstances, if petitioner files a fresh representation annexing all relevant
documents before respondent No.4, i.e. District Inspector of Schools, Mau,
then respondent No.4 is directed to take a decision on the basis of relevant
records regarding payment of retiral benefits to petitioner within a period of
two months by a speaking and reasoned order and if ultimately he founds that
papers are complete then same may be forwarded to respondent no.2 for the
purpose of payment of retiral benefits.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 4.2.2010
SKD