Allahabad High Court High Court

Narendra Bahadur Singh vs State Of U.P.Through Prin. Secy. / … on 27 July, 2010

Allahabad High Court
Narendra Bahadur Singh vs State Of U.P.Through Prin. Secy. / … on 27 July, 2010
Court No. - 27

Case :- SERVICE BENCH No. - 996 of 2010

Petitioner :- Narendra Bahadur Singh
Respondent :- State Of U.P.Through Prin. Secy. / Secy. Agriculture Researc
Petitioner Counsel :- I.P.Singh
Respondent Counsel :- C.S.C,Kuldeep Pati Tripathi

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the parties.

Petitioner retired from the respondent university in the year 2006
while holding the post of Deputy Director Research and has not
been paid post retiral dues till date. Representation submitted by
the petitioner is pending.

In view of the aforesaid this writ petition is finally disposed of
directing the opposite parties no.2, 3 and 4 to consider and decide
the controversy with regard to payment of post retiral dues to the
petitioner in accordance with law by passing a speaking and
reasoned order expeditiously preferably within a period of two
months from the date of receipt of the certified copy of this order
and communicate the decision.

In case petitioner ought to complete any formality with regard to
post-retiral dues, respondents shall inform the same within a
period of one week from the date of receipt of the certified copy of
this order and thereafter petitioner shall complete necessary
formalities in next one week.

Subject to above, writ petition is disposed of finally.
Order Date :- 27.7.2010
Gaurav