Allahabad High Court High Court

Smt.Rita Paul vs State Of U.P. Thorugh The … on 11 August, 2010

Allahabad High Court
Smt.Rita Paul vs State Of U.P. Thorugh The … on 11 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5563 of 2010

Petitioner :- Smt.Rita Paul
Respondent :- State Of U.P. Thorugh The Secy.P.W.D.Lucknow And Others
Petitioner Counsel :- Akhlaq Ali
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned Standing Counsel.

Notice on behalf of opposite parties no.1 to 3 has been accepted by the
learned Standing Counsel, who prays for and is granted four weeks’ time to
file counter affidavit. Two weeks thereafter is allowed to the counsel for the
petitioner for filing rejoinder affidavit.

List thereafter.

Submission of learned counsel for the petitioner is that although a legal notice
for releasing retiral dues of the husband of the petitioner has been given, but
no representation in this regard has been made by the petitioner personally.
The legal notice given by the petitioner is requested to be treated as
representation and it is submitted that in pursuance thereof the retiral dues
may be released in favour of the petitioner. The retiral dues of the husband of
the petitioner have not been released for the last about five years for no
reasonable excuse.

Considering the aforesaid facts, the opposite parties are directed to release the
retiral dues of the husband of the petitioner in accordance with rules within a
period of two months.

Order Date :- 11.8.2010
Rao/-