Court No. - 23 Case :- SERVICE SINGLE No. - 64 of 2010 Petitioner :- Majeed S/O Late Nanhe Respondent :- Vice Chancellor, Lucknow University, Lucknow & Ors. Petitioner Counsel :- Arvind Kumar Vishwakarma Respondent Counsel :- C.S.C.,U.N. Misra Hon'ble Shabihul Hasnain,J.
Heard Sri Arvind Kumar Vishwakarma, learned counsel for the petitioner and
Sri Shukla holding brief of Sri U.N.Misra for the opposite party No.s 1, 2 and
3.
This petition has been filed with the prayer that the petitioner who has retired
in the year 1993 should be paid gratuity at the rate of 12 per cent interest.
Petitioner has annexed documents as annexure-1 from which this fact is
clearly borne out. Petitioner has approached this Court after 16 years. Hon’ble
Supreme Court in a recent decision observed that such highly belated
petitions, like the present one, should not be encouraged because it is
impossible for any opposite party to get the record intact for years together
like in the present case. Moreover, petitioner has replied after attaining the
age of 58 years which was his due date of retirement as has he has opted for
that age. It is evident from the record, which has been annexed by the
petitioner himself, that the petition is highly time barred and misconceived
hence dismissed.
Order Date :- 13.1.2010
RKM.