Allahabad High Court High Court

Lallan Prasad & Another vs State Of U.P. & Another on 28 January, 2010

Allahabad High Court
Lallan Prasad & Another vs State Of U.P. & Another on 28 January, 2010
Court No. - 38

Case :- WRIT - A No. - 4101 of 2010

Petitioner :- Lallan Prasad & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Chandra Shekhar Pandey
Respondent Counsel :- C.S.C.,A.K. Rai

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioners and Shri A.K. Rai
learned counsel for the Nagar Nigam.

The prayer is for release of pension and other retiral benefits
to which the petitioners are entitled. The petitioners retired
from service on 31.07.2009 and 31.08.2009 respectively.

Keeping in view the submissions advanced, the writ petition
is disposed of with a direction to the respondent no. 2 to
dispose of the claim of the petitioners within two months
from the date of presentation of a certified copy of this order
before him. In the event, the petitioners are found entitled for
any payment as per their claim, the same shall be released
forthwith without any further delay.

The writ petition is disposed of.

Order Date :- 28.1.2010
Akv