Court No. - 32 Case :- WRIT - A No. - 51791 of 2009 Petitioner :- Vigyan Prasad & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ram Mohan Respondent Counsel :- C.S.C. Hon'ble Abhinava Upadhya,J.
Learned counsel for the petitioners submits that in similar
matters relief has been granted by this Court and prays that
the similar order may also be passed in this writ petition as
the controversy involved in this writ petition is exactly the
same. That being the case, the petitioners are also entitled
for similar orders that has been passed earlier by this Court
vide order dated 21.4.2010 in Civil Misc.Writ Petition No.
21499 of 2010 which is quoted below:
“The petitioner claims the same benefit as has been extended to
several other similarly situated employees and one of the decisions
relied upon is that of Khyali Ram in Writ Petition No. 8634 of 2009
decided on 24.12.2009 by the Lucknow Bench of this Court. The said
decision relies on an interim order passed by the Apex Court on
13.4.2009.
In view of this the claim of the petitioner stands disposed with a
direction to the respondents to extend the same benefit as has been
given in the case of Khyali Ram and which shall be subject to any
further orders passed by the Apex Court in the case of Sunder Lal Vs.
Secretary, Public Works Department which is still pending before the
Apex Court.
The writ petition stands disposed of accordingly.”
The writ petition is, accordingly, disposed of with the above
order.
Order Date :- 6.7.2010
SKM