IN THE SUPREME COURT OF INDIA
CIVIL ORIGINAL JURISDICTION
WRIT PETITION (C) NO.35 OF 2006
SOCIETY OF RETIRED FOREST OFFICER, U.P. Appellant(s)
Versus
STATE OF U.P. & ORS. Respondent(s)
ORDER
We have heard learned counsel for the parties.
Having regard to the facts and circumstances of the case, we direct
that every pensioner whether he/she is employee of Government of India, State
Government, Corporation or public sector is entitled to pension on the beginning
of every month. The respondents are directed to ensure that every incumbent
should get the pension from the Bank in first week of every month. As and when
there is a revision of dearness allowance and revision of pay scales then the effect
of that revision should be ensured promptly and the fixation should be released as
far as possible within two months of the so called revision but that revision shall
not suspend the payment of pension at
…2/-
-2-
the old rate till it is finalised. As and when the fixation is done, the arrears should
be released to the incumbent promptly within a period of two weeks.
With the above observations, the writ petition is disposed of.
………………..J.
(A.K.MATHUR)
…………………J.
(P. SATHASIVAM)
New Delhi,
July 30, 2008