Allahabad High Court High Court

Dr. Prakash Chandra Verma vs State Of U.P. & Ors. on 16 June, 2010

Allahabad High Court
Dr. Prakash Chandra Verma vs State Of U.P. & Ors. on 16 June, 2010
Court No. - 9

Case :- WRIT - A No. - 35229 of 2010

Petitioner :- Dr. Prakash Chandra Verma
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Vijay Kumar Rai,Ankatha Rai
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Heard learned counsel for the petitioner and learned Standing
Counsel appearing for the Respondents No.1 to 3.

Learned Standing Counsel prays for and is allowed a month’s time
to file counter affidavit. The petitioner will have three weeks
thereafter to file rejoinder affidavit.

Issue notice to Respondents No.4 & 5 by registered post. Steps be
taken within two weeks. Office shall send the notice returnable at
an early date.

List on the date fixed by the office in the notice.

Counsel for the petitioner has urged that the petitioner opted for
the his retirement from the age of 58 years to 62 years. His option
was also considered by the respondents. Subsequently, the age of
superannuation has been enhanced from 62 years to 65 years but
the respondents are arbitrarily retiring the petitioner at the age of
60 years, therefore, the petitioner is entitled for interim order.

Until further orders of this Court the respondents are directed to
continue the petitioner as Reader of Psychology subject in
D.A.V.P.G. College, Gorakhpur till he attains the age of
superannuation of 62 years and if it has been enhanced upto 65
years then the petitioner would superannuate at the age of 65
years.

Order Date :- 16.6.2010
pks