Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Anita Singh W/O Ajay Kumar ... vs State Of U.P. Through Prin. Secy. ...
2011 Latest Caselaw 5204 ALL

Citation : 2011 Latest Caselaw 5204 ALL
Judgement Date : 18 October, 2011

Allahabad High Court
Smt. Anita Singh W/O Ajay Kumar ... vs State Of U.P. Through Prin. Secy. ... on 18 October, 2011
Bench: Shabihul Hasnain



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- SERVICE SINGLE No. - 7671 of 2011
 

 
Petitioner :- Smt. Anita Singh W/O Ajay Kumar Singh
 
Respondent :- State Of U.P. Through Prin. Secy. Basic Edu. Lko. & Ors.
 
Petitioner Counsel :- Rajiv Shukla
 
Respondent Counsel :- C.S.C.,A.M.Tripathi
 

 
Hon'ble Shabihul Hasnain,J.

Heard Sri Rajiv Shukla, learned counsel for the petitioner  and Sri A. M. Tripathi for the opposite party no. 5 as well as learned Standing counsel for opposite parties no. 1 and 3 only.

Issue notice to opposite parties no. 2, 4, 6 and 7.

The petitioner was selected for the post of 'Shiksha Mitra' in the session 2005-06. She has completed her  training during 2005.  The petitioner is discharging her duties to the satisfaction of the opposite parties. On 02.10.2010, the petitioner has submitted an application for maternity leave. She gave birth to baby child on 16.10.2010 at Nazreth Hospital, Allahabad and thereafter she was on leave until 02.12.2010. It has been further submitted that she came back to school for joining and submitted application before opposite party no. 6, in turn he has directed opposite party no. 7  for allowing the petitioner to join her services.  Despite,  application the opposite parties have not allowed  the petitioner  to join her services.

Learned counsel for the petitioner has drawn the attention of this Court in paragraph 4 of the Government Order dated 15.06.2007, as contained annexure-6 to the writ petition. The maternity leave has been sanctioned to 'Shiksha Mitra' even otherwise the maternity leave is a right under Article 21 of the Constitution of India.

The lady has a right to live with dignity and to perform all the duties. As a mother, she has the fundamental right to live with dignity is a basic norms to the petitioner. Such norms cannot be flouted by the opposite parties in the manner that they are not allowing the petitioner to join her service.

Learned counsel for the petitioner prays for and is granted three weeks' time to file rejoinder-affidavit.

Meanwhile, the opposite parties are directed to allow the petitioner to join the duties immediately and pay the honorarium as she was getting prior to proceeding on leave. 

List this case after four weeks.

Order Date :- 18.10.2011

RS.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter