Court No. - 18 Case :- WRIT - A No. - 2653 of 2010 Petitioner :- Smt. Nazma Khatoon Respondent :- State Of U.P. & Others Petitioner Counsel :- Suneet Kumar Respondent Counsel :- C.S.C. Hon'ble Sudhir Agarwal,J.
The petitioner is a widow of one late Sadruddin ‘Zakhmi’.
The petitioner’s husband was working as an assistant
teacher in PD Inter College, Gaighat, Ballia and died in
harness on 6th June, 2007. With respect of post-death dues
and benefits including the salary, family pension etc., the
petitioner’s claim has not been finalised till date and it is said
that the DIOS concerned has sent requisite papers to the
Dy. Director of Education but no final decision has been
taken at his end till date.
Learned Standing Counsel fairly states that in case the
matter is still pending, the same shall be finalised
expeditiously.
In view of the aforesaid facts and circumstances and
considering the stand of the respondents, without
expressing any opinion on the merits of the issue, the writ
petition is being finally disposed of with the direction to the
concerned authority to take a final decision on the
petitioner’s claim for family pension and other benefits within
2 month from the date of receipt of a certified copy of this
order. If any amount is found due, the same shall be paid to
the petitioner within one month thereafter.
Order Date :- 25.1.2010
sks-grade iv