Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Shakuntala Dwivedi vs State Of U.P. Thru Secy. And 3 ...
2014 Latest Caselaw 5520 ALL

Citation : 2014 Latest Caselaw 5520 ALL
Judgement Date : 1 September, 2014

Allahabad High Court
Smt. Shakuntala Dwivedi vs State Of U.P. Thru Secy. And 3 ... on 1 September, 2014
Bench: Pradeep Kumar Baghel



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 1
 

 
Case :- WRIT - A No. - 40046 of 2014
 
Petitioner :- Smt. Shakuntala Dwivedi
 
Respondent :- State Of U.P. Thru Secy. And 3 Others
 
Counsel for Petitioner :- Siddharth Khare,Ashok Khare
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Pradeep Kumar Singh Baghel,J.

The contention of the petitioner is that she is a teacher in Vikas Vidyalaya Ishwar Sharan Ashram, Allahabad. She has received a notice dated 24.7.2014, whereby she has been informed that she will retire from her service at the age of her superannuation i.e. 60 years on 31.8.2014. It is further contended that all the recognized institutions of the State Government has taken a decision regarding the age of superannuation of the teachers from 60 years to 62 years.

The petitioner has drawn the attention of the Court towards the order passed by this Court in WP No. 21808 of 2012; in respect of teachers of the aforesaid institution namely Vikash Vidyalaya Ishwar Sharan Ashram, Allahabad. In compliance of the said order, the District Social Welfare Officer, Allahabad has extended the age of superannuation of the teachers up to age of 62 years. He has also drawn attention of the Court to the final judgement passed by this Court in WP No. 12667 of 2007; Ram Narain Vs. State of UP and others and the the judgement passed in WP No. 21189 of 2005; B.L. Rakesh Vs. State of UP and others.

As far informations received by the learned counsel for the petitioner, no special appeal has been filed against the aforesaid judgements.

Learned standing counsel could not dispute the said fact.

As prayed by learned standing counsel, two weeks' time is granted to file counter affidavit. Rejoinder affidavit, if any, will be filed a week's thereafter.

In view of the aforesaid two judgments relied by the petitioner, the benefit is, therefore, extended to the petitioner that she will to continue as Assistant Teacher till the next date of listing.

Order Date :- 1.9.2014

SKS

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter