Allahabad High Court High Court

Smt.Arunawati vs State Of U.P Through Secy … on 15 July, 2010

Allahabad High Court
Smt.Arunawati vs State Of U.P Through Secy … on 15 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 6807 of 2004

Petitioner :- Smt.Arunawati
Respondent :- State Of U.P Through Secy Agriculutre And 2 Ors
Petitioner Counsel :- D.P.Dwivedi
Respondent Counsel :- C.S.C,B.K.Shukla,Manoj K Singh

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Submission of learned counsel for the petitioner is that on account of the fact
that opposite party no.2 forwarded incorrect date of birth as 1941, the
petitioner is being paid less widow pension whereas the real date of birth of
the petitioner is 1947. Opposite party no.2 has sent various reminders and
letters for correcting the date of birth of the petitioner but opposite party no.3
has failed to correct the same.

In these circumstances, opposite party no.3 is directed to correct the date of
birth of the petitioner in accordance with the recommendations and letters sent
by opposite party no.2 from time to time and opposite party no.2 will also sent
the corrected date of birth through revised return within a period of one month
and as a consequence, opposite party no.3 will make a correction in the date
of birth and revise the pension of the petitioner accordingly.

Order Date :- 15.7.2010
RBS/-