Allahabad High Court High Court

Panna Lal vs Union Of India & Others on 2 April, 2010

Allahabad High Court
Panna Lal vs Union Of India & Others on 2 April, 2010
Court No. - 18

Case :- WRIT - A No. - 17655 of 2010

Petitioner :- Panna Lal
Respondent :- Union Of India & Others
Petitioner Counsel :- R.K. Upadhyaya
Respondent Counsel :- A.S.G.I.,K.S. Chauhan,Ritvik Upadhyaya

Hon'ble Arun Tandon,J.

Heard learned counsel for the parties.

Petitioner claims to have retired from the post of Peon from Basant Mahila
Maha Vidyalaya, Rajghat, Varanasi, which is affiliated to Banarus Hindu
University, Varanasi, on 05.01.2008. His post retiral benefits have not been
released. Hence this petition.

I am of the considered opinion that the grievance raised can be more
appropriately examined by the respondent no. 3 at the first instance.
In view of the aforesaid, writ petition is disposed of with liberty to the
petitioner to make a representation ventilating all his grievances before
respondent no. 3 within two weeks from today along with certified copy of
this order. On such representation being made, respondent no. 3 shall consider
and decide the same by means of a reasoned speaking order, after affording
opportunity of hearing to the petitioner and Principal of the institution,
preferably within four weeks from the date the representation is so filed.
Order Date :- 2.4.2010
Pkb/