Allahabad High Court High Court

Smt.Radha Vaishya vs Managing Director U.P. State Ware … on 14 July, 2010

Allahabad High Court
Smt.Radha Vaishya vs Managing Director U.P. State Ware … on 14 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4684 of 2010

Petitioner :- Smt.Radha Vaishya
Respondent :- Managing Director U.P. State Ware Housing Lucknow And
Ors.
Petitioner Counsel :- Pradeep Kumar Tripathi
Respondent Counsel :- R.K.Chaudhary

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Notice on behalf of opposite parties no.1 and 2 has been accepted by Sri
R.K.Chaudhary, who prays for and is granted four weeks’ time for filing
counter affidavit. Petitioner may file rejoinder affidavit within two weeks
thereafter.

List after expiry of the aforesaid period.

Submission of learned counsel for the petitioner is that the petitioner is legally
wedded wife of the deceased and therefore, she is entitled for compassionate
appointment. Her claim for compassionate appointment has been rejected
only on the ground that the deceased husband entered into another marriage.

So far the compassionate appointment is concerned, that has to be given to the
dependent/ legally wedded wife and the other marriage will not come in the
way of the benefits, which are due to the legally wedded wife.

In these circumstances, the opposite parties are directed to give compassionate
appointment to the petitioner within a period of one month from the date a
certified copy of this order is produced before the authority concerned.

Order Date :- 14.7.2010
RBS/-