Court No. - 38 Case :- WRIT - A No. - 42139 of 2010 Petitioner :- Navrang Lal Srivastava Respondent :- State Of U.P. And Others Petitioner Counsel :- Arvind Tripathi Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Petitioner who was working in the respondent office as a Work
Charge Employee was made regular by order dated 11.4.2000.
Petitioner retired from service on 31.01.2010. After retirement
petitioner submitted an application for payment of retiral benefits
including pension but he has not been paid the said benefit up till
date and certain junior persons to the petitioner who were also
working as Work Charge Employee have been absorbed prior to
the date of regularization of the petitioner. There is no fault on the
part of the petitioner. In such circumstances petitioner submits that
he is entitled for pension and other retiral benefits. According to
petitioner he has submitted a detailed representation to this effect
before the respondent no. 3 which is still pending consideration.
In the facts and circumstances of the present case, a liberty is given
to the petitioner to approach respondent no. 3 by making a detailed
representation annexing all the relevant documents within a period
of one month and if such representation is filed the respondent no.
3 is directed to decide the same expeditiously in accordance with
law by passing a speaking and reasoned order taking a very
sympathetic view to this effect that what were the reasons why the
petitioner has not been made regular prior to 11.4.2000. A decision
to that effect be taken by the respondent no. 3 within a period of
two months from the date of filing of the representation.
Subject to the above observation, the writ petition is disposed of.
No order is passed as to costs.
Order Date :- 21.7.2010
Meenu