Allahabad High Court High Court

Ramesh Chandra Srivastava At: … vs State Of U.P.Through Prin. Secy. … on 6 August, 2010

Allahabad High Court
Ramesh Chandra Srivastava At: … vs State Of U.P.Through Prin. Secy. … on 6 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4297 of 2009

Petitioner :- Ramesh Chandra Srivastava At: 02:00 P.M.
Respondent :- State Of U.P.Through Prin. Secy. Nagar Vikas Lucknow
Petitioner Counsel :- Vivek Raj Singh
Respondent Counsel :- C.S.C,A.S.Rai,I.P.Singh

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned counsel for the
U.P.Jal Nigam.

Learned counsel for the petitioner submits that the controversy in question has
already been settled by a Division Bench of this Court by means of judgment
and order dated 2.8.2010 rendered in Special Appeal No.1140 of 2010
(Allahabad) Sri Ram Yadav Vs. State of U.P. Thr. Sec. Nagar Vikas Ltd.
and others, which reads as under :-

“Our attention is invited to the judgment dated 29th July, 2010 passed by a
Division Bench of this Court, sitting at Lucknow, in Writ Petition No. 1595
(SB) of 2009, (Dayanand Chakrawarty Vs. State of U.P. & Ors.), and other
petitions. The learned Bench in the said judgment has taken the view that the
age of retirement of employees of the Jal Nigam will be sixty years for the
reasons set out in the judgment. Nothing has been pointed out before us to
take a different view from the view taken by the learned Bench. In the light of
that, the appeal is allowed, and the impugned order dated 25.06.2010 is set
aside.

Considering the above, the petition also will have to be allowed, and is
accordingly allowed. If the appellant has not attained the age of 60 years, he
will be entitled to resume his work forthwith and paid emoluments
accordingly.

A copy of this order be placed in Writ Petition No. 36702 of 2010.”

I am in full agreement of the aforesaid order and the petitioner of this writ
petition also will have to be allowed if he has not attained the age of 60
years , he will be entitled to resume his work forthwith and paid emoluments
accordingly.

With the above observations, the petition is disposed of finally.

Order Date :- 6.8.2010
BLY