Allahabad High Court High Court

Kailash Nath Srivastava vs Sri K.K.Sinha (Ias.Principal … on 11 January, 2010

Allahabad High Court
Kailash Nath Srivastava vs Sri K.K.Sinha (Ias.Principal … on 11 January, 2010
Court No. - 3

Case :- CONTEMPT No. - 635 of 2007

Petitioner :- Kailash Nath Srivastava
Respondent :- Sri K.K.Sinha (Ias.Principal Secretary) & 4 Ors.
Petitioner Counsel :- Mahesh Chandra
Respondent Counsel :- I B Singh

Hon'ble Shri Narayan Shukla,J.

The petitioner still claims disobedience of the order dated 18.7.2006 passed by
the writ court and submits that despite submission made by the learned
Standing counsel on the basis of the instruction received from Dr. D.R. D.C.
Upadhyaya, Joint Director, Deen Dayal Upadhyaya State Institute of Rural
Development Bakshi-Ka-Talab, Lucknow that post retiral benefits including
pension of the petitioner shall be cleared till date nothing has been paid to him
rather the recovery order has been issued to recover the amount of pension on
the ground that the petitioner was not entitled for the pension which has been
paid to him. He also claims that the whole period of petitioner’s services have
been directed to be calculated, accordingly he is entitled for getting pension.
Since no proper response has been received till date and I am informed that it
is opposite party no.12, Veena Upadhyaya, Director General, State institute of
Rural Development Bakshi-Ka-Talab, Lucknow, who is responsible for
payment of retiral dues to the petitioner, I hereby call upon her to appear
before this court on the next date.

Issue notice to the opposite party no.12 to show cause why she should not be
punished for disobedience of the order dated 18.7.2006 passed by the Division
Bench of this court in writ petition 9381(S/B) of 1990 along with two other
connected writ petitions, failing which she shall appear before this court on the
next date to show cause.

List on 28.1.2010.

Order Date :- 11.1.2010
GSY