Allahabad High Court High Court

Chandra Kiran vs Executive Engineer, Irrigation, … on 26 July, 2010

Allahabad High Court
Chandra Kiran vs Executive Engineer, Irrigation, … on 26 July, 2010
Court No. - 26
Case :- WRIT - A No. - 52604 of 2002

Petitioner :- Chandra Kiran
Respondent :- Executive Engineer, Irrigation, Nalkoop Khand & Others
Petitioner Counsel :- P.K. Singh,A. Krishna,Amit Krishna,S.R.
Vishwakarma
Respondent Counsel :- C.S.C

Hon'ble Anil Kumar,J.

Heard Sri Virendra Singh, Advocate holding brief of Sri S.R. Vishwakarma,
learned counsel for the petitioner and perused the record.

By means of the present writ petition, the main relief which has been prayed
by the petitioner are as follows:-

(a) Issue a writ, order or direction in the nature of mandamus commanding the
respondents to settle/make payment of the retiral benefits like payment of
pension, gratuity, GPF, group insurance, leave encasement etc., legally
admissible to the petitioner who has been retired form the post of
Chowkidar/Security Guard in the office of Executive Engineer, Irrigation,
Nalkoop Khand Muzaffranagar w.e.f. 31.01.2002;

(b) Issue a writ, order or direction in the nature of mandamus commanding
the respondents to decide the petitioner’s representation for settlement of
retiral benefits (Annexure No. 4 to this writ petition);

In view of the abovesaid facts, the interest of justice will sub-serve if the
respondent No. 1 (Executive Engineer, Irrigation, Nalkoop Khand,
Muzaffarnagar) is directed to consider the grievance which is made in the
present writ petition.

Accordingly, the petitioner is directed to file a fresh representation before the
respondent No. 1 (Executive Engineer, Irrigation, Nalkoop Khand,
Muzaffarnagar), annexing all the relevant documents and materials in support
of his case within a period of two weeks from date of receiving the certififed
copy of this order and after receiving the same, the respondent No. 1
(Executive Engineer, Irrigation, Nalkoop Khand, Muzaffarnagar) shall
consider the same and dispose of with reasoned and speaking order in
accordance with law within a further period of six weeks thereafter.
It is clarified that this Court has not adjudicated the case of the petitioner on
merit.

With the above observations, the writ petition is disposed of finally.

Order Date :- 26.7.2010

Ravi/-