Allahabad High Court High Court

Sukh Lal vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Sukh Lal vs State Of U.P. And Others on 1 July, 2010
Court No. - 38

Case :- WRIT - A No. - 37519 of 2010

Petitioner :- Sukh Lal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shri Kant Shukla,Sandeep Singh
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner was appointed as a Clerk in Food and Civil Supply
Department promoted on the post of Marketing Inspector and
subsequently retired from service on 31.08.2005. The documents
regarding last pay certificate and other documents have been
submitted by the petitioner to the relevant authority. Various dues
for which the petitioner was entitled immediately after retirement
was not paid. Only GPF and GIS amount was paid and
subsequently Provisional pension was released from September
2005 to August, 2006. Grievance of the petitioner is that the
provisional pension as well as the gratuity and other amount have
not been paid to the petitioner in spite of the repeated request and
representation submitted by the petitioner. Due to inaction of the
respondent petitioner is suffering financial loss.
In view of the aforesaid facts and circumstances as it is a case of
retiral benefit, therefore, in my opinion it will appropriate that the
respondent No.3 may be directed to take a decision regarding the
payment of the retirement dues to the petitioner within a period of
two months. If the respondent No.3 comes to the conclusion that
the claim of the petitioner is genuine then the same may be paid
within one month thereafter with interest admissible according to
law.

The writ petition is disposed of accordingly
No order as to costs.

Order Date :- 1.7.2010
Pr/-