Court No. - 4
Case :- SERVICE SINGLE No. - 2687 of 2010
Petitioner :- Raja Ram Dubey
Respondent :- The State Of U.P. Through The Principal Secy.Irrigation Dept
Petitioner Counsel :- Anil Kumar Mishra
Respondent Counsel :- C.S.C.
Hon'ble Ritu Raj Awasthi,J.
List revised. Case called out.
No one is present on behalf of the petitioner to press the writ petition nor there
is any request for adjournment/pass over the case. The learned Standing
Counsel is present for the respondents.
This writ petition has been filed for the following reliefs:
“i) A writ, order or direction in the nature of mandamus be issued commanding the opposite
parties to make payment of gratuity, Rashikaran, leave encashment, group insurance and pension
to be petitioner from the date of his initial appointment i.e. 1.3.1973, forthwith.
ii) A writ, order or direction in the nature of mandamus be issued commanding the opposite
parties to make payment of interest at the rate of 24% per annum on the entire gratuity and leave
encashment amount from the due date till the date of actual payment.
iii) Any other order or direction which this Hon’ble Court may deem fit and proper under the
facts and circumstances of the case may also be passed in favour of the petitioner.
iv) Allow the writ petition with cost in favour of the petitioner.”
This Court is of the view that the grievance of the petitioner shall be looked
into and considered by the department itself.
In view of the above, it is hereby provided that a representation shall be made
by the petitioner, raising his grievances before the opposite party no. 5, within
a period of ten days from today and in case such a representation is made, the
same shall be considered and decided by the opposite party no. 5, in
accordance with rules and regulations, within a period of eight weeks from the
date a certified copy of this order along with the copy of the representation is
produced before him.
With these observations and directions, the writ petition is disposed of finally.
Order Date :- 7.7.2010
Arjun