Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ved Prakash Srivastava vs State Of U.P.& 3 Ors.
2013 Latest Caselaw 1492 ALL

Citation : 2013 Latest Caselaw 1492 ALL
Judgement Date : 30 April, 2013

Allahabad High Court
Ved Prakash Srivastava vs State Of U.P.& 3 Ors. on 30 April, 2013
Bench: Amreshwar Pratap Sahi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No.30
 
 
 

 
Civil Misc. Writ Petition No. 23991 of 2013
 
Ved Prakash Srivastava Vs. State of U.P. & Ors.
 

 
*****
 

 
Hon'ble A.P. Sahi,J.

Heard Sri S.N. Singh, learned counsel for the petitioner and Sri Vivek Saran for the respondent - U.P. State Road Transport Corporation.

The petitioner claims himself to have been disabled on account of an injury during the course of his employment. He prayed for an alternative job and according to the learned counsel for the petitioner he was offered an alternative engagement as per office order dated 20.4.2012.

Learned counsel submits that this engagement is a temporary arrangement without any permanent order being passed for taking work on an alternative job to be offered to the petitioner in terms of Regulation 76 of the Uttar Pradesh State Road Transport Corporation Employees (other than officers) Service Regulations, 1981.

Sri Saran submits that final orders are yet to be passed in terms of the aforesaid regulation, and in case the same has already been passed, the same shall be communicated to the petitioner.

Having heard learned counsel for the parties, this Court has been coming across a large number of petitions claiming alternative employment after incurring disability during employment. Regulation 76 is quoted herein under for ready reference:-

76. Adjustment of a disabled member. - If an employee has been certified by the Chief Medical Officer of the district or a medical authority prescribed by the corporation to have been incapacitated or disabled from discharging of his normal duty due to any physical injury caused to him during the course of his employment, the appointing authority may give him some other suitable job for which he is eligible:

Provided that if an employee receives compensation in accordance with law applicable to him, the provision of this regulation shall not apply.

According to the aforesaid regulation, the employees are insisting for offering alternative employment keeping in view their disability.

As an illustration, if a driver has been seriously and severely injured making him physically unfit to drive a vehicle then he seeks an alternative employment. The same is the situation with employees who are visually impaired. There are many such employees who are making such claims and the matters are coming up before this court in several writ petitions. It is therefore clear that in order to avail the said benefit cases are being agitated by respective employees without there being any firm policy undertaken by the U.P. State Road Transport Corporation for adjusting the employees against such posts that might be available for the purpose of Regulation 76.

In the aforesaid circumstances, this court finds it necessary that the U.P. State Road Transport Corporation takes a policy decision in terms of Regulation 76 for identifying such posts that may be available, or otherwise, for the purpose of accommodating such claimants. The appointing authorities therefore should be equipped with such guidelines which they will have to follow for the purpose of implementing any claim under Regulation 76.

Accordingly, this petition is disposed of with a direction to the concerned authority to consider the claim of the petitioner and pass a final order in relation to his claim as expeditiously as possible preferably within a period of three months.

A copy of this order shall be dispatched by the learned counsel for the Corporation to the Chairman for the purpose of considering the framing of a uniform policy in order to be implemented in all regions by the respective appointing authorities keeping in view the provisions of Regulation 76 so that the flow of litigation before this court is reduced as the authorities would be in a better position to take a decision on the basis of the guidelines so framed. The same should be done within a period of three months.

Order Date: 30.4.2013

Sahu

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter