Allahabad High Court High Court

Surendra Singh vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
Surendra Singh vs State Of U.P. And Others on 29 July, 2010
Court No. - 18

Case :- WRIT - A No. - 44195 of 2010

Petitioner :- Surendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashutosh Tripathi
Respondent Counsel :- C. S. C.,R. M. Pandey

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Petitioner seeks quashing of the notice of retirement dated 22nd June, 2010
issued by respondent no.2 on the ground that the matter qua increase in the
age of superannuation from 58 to 60 years is pending consideration before the
State Government.

Matter with regards to the enhancement of the age of retirement of an
employee working in U.P. State Warehousing Corporation has yet not been
approved by the competent authority and therefore, the petitioner must retire
at the age, as is applicable on the date.

In view of the aforesaid, this Court finds no good ground to interfere in the
matter. As per the service rules applicable on date, the age of superannuation
continues unchanged. If any reconsideration is pending before the State
Government for enhancing the age of superannuation of the employee of U.P.
State Warehousing Corporation, the State Government may take a decision in
the matter as early as possible.

The present writ petition is dismissed subject to the observations made above.

(Arun Tandon, J.)

Order Date :- 29.7.2010
Sushil/-