Allahabad High Court High Court

Ramesh Chandra Arya & Others vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Ramesh Chandra Arya & Others vs State Of U.P. & Others on 13 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1597 of 2010

Petitioner :- Ramesh Chandra Arya & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nikhil Kumar
Respondent Counsel :- C.S.C.,S.N. Singh

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioners and Sri Shiv Nath Singh
for the respondents.

The petitioners are all retired employees of the U.P. Handloom
Corporation. The claim of the petitioners have not been settled so
far on account of the alleged paucity of funds. Learned counsel for
the Handloom Corporation states that the funds have now been
released by the State Government and the Corporation shall
consider the claim of the petitioners shortly in the near future to
make arrangements for disbursement of the payment for which the
petitioners are entitled.

Accordingly, the writ petition is disposed of with a direction to
respondent no.3, who shall consider the claim of the petitioners
and pass appropriate order as expeditiously as possible preferably
within a period of six weeks from the date of production of a
certified copy of this order before him.

In case, the petitioners are entitled for their claim for retiral
benefits including pending salary, the same shall be released
forthwith without any unnecessary delay.

Order Date :- 13.1.2010
Shiraz