Allahabad High Court High Court

Smt.Preeti,W/O Late Gyan … vs State Of U.P. Through The … on 5 January, 2010

Allahabad High Court
Smt.Preeti,W/O Late Gyan … vs State Of U.P. Through The … on 5 January, 2010
                                                       Court No. 24

               Writ Petition No. 7207 (SS) of 2008

Smt. Preeti                                ...      Petitioner

                               Versus

State of U.P. and another                  ...      Opposite parties

                             -----------

Hon'ble Rajiv Sharma, J.

Heard learned Counsel for the parties.

The grievance of the petitioner is that in spite of completion
of all requisite formalities, the opposite parties are not paying the
dues of the petitioner’s husband, i.e. family pension, gratuity,
general provident fund, etc.

Learned Counsel for the petitioner submits that the
petitioner’s husband was engaged on daily wage basis in the year
1988. When the services of the petitioner alongwith other
similarly situated persons were terminated, they filed a Writ
Petition assailing the termination order, which was allowed with a
direction to the opposite parties to regularize them within ninety
days from the date of passing of the order. In compliance of this
Court’s Order, the petitioner’s husband continued to work till the
date of his death, i.e. 28.1.2004.

Petitioner’s Counsel prays that in case, the petitioner has to
complete the requisite formalities, she may be informed so that
she is ready to obey the directions given by the department within
one month from the date of its receipt.

Counsel for the petitioner submits that interest of justice
would suffice, if the opposite parties are directed to pay the dues,
expeditiously, to which learned Standing Counsel has no
objection.

Accordingly, it is provided that in case, the petitioner has to
complete the requisite formalities, the opposite parties are
directed to inform the petitioner and on completion of requisite
formalities, as required by the department, the opposite parties
will finalize the matter. If there is no legal impediment, all dues
shall be paid to the petitioner. This entire exercise shall be
completed within a maximum period of four months from the date
of presentation of a certified copy of this order.

With the above directions, the writ petition is finally
disposed of.

Dt.5.1.2010
Lakshman/