Allahabad High Court High Court

Sompal vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Sompal vs State Of U.P. And Others on 17 June, 2010
Court No. - 10

Case :- WRIT - A No. - 35527 of 2010

Petitioner :- Sompal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Deepak Kumar Srivastava
Respondent Counsel :- C.S.C.,Brijesh Ojha

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the parties.

The petitioner has raised grievance that despite retirement from services as
‘Driver’ from Nagar Nigam, Moradabad on 20.2.2010, his retiral benefits like
pension, gratuity, insurance etc. has not been paid and he is immensely
suffering. In this regard a detailed representation dated 07.04.2010 (annexure
no.4) has already been submitted to the Nagar Ayukt, Nagar Nigam,
Moradabad on 07.04.2010 but to no avail.

Accordingly, the writ petition is disposed of with the direction to the Nagar
Ayukt, Nagar Nigam, Moradabad , who shall call for the records, look into the
matter and decide the petitioner’s representation dated 07.04.2010 by a
reasoned and speaking order in accordance with law and pass appropriate
order for the payment of post retiral benefits admissible to the petitioner. This
exercise shall be completed within a period of three months from the date of
production of certified copy of the order before him.

Order Date :- 17.6.2010
pks