Citation : 2016 Latest Caselaw 3648 ALL
Judgement Date : 29 June, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 4 Case :- WRIT - A No. - 29551 of 2016 Petitioner :- Babu Nandan And 31 Ors. Respondent :- State Of U.P. And 2 Ors. Counsel for Petitioner :- Avnish Kumar Srivastava Counsel for Respondent :- C.S.C. Hon'ble Ram Surat Ram (Maurya),J.
Heard learned counsel for parties.
Learned counsel for the parties contend that the primary issue which falls for consideration was engaging the attention of the Supreme Court in Civil Appeal Nos. 9165-9172 of 2010 (Sunil Kumar Verma and Others Vs. State of U.P. and Others) and other connected matters. The Civil Appeals have been decided on 9 September 2015 with the following operative directions:
"18. In view of the aforesaid analysis, we find no reason that the appellants herein should not reap the benefits of absorption and, accordingly, it is directed that they shall be absorbed by the State Government as per their seniority and be given the benefit of increments, within eight weeks hence. Needless to say, they will be entitled to their seniority as per the prevalent rules. If anyone has been retired from service, he shall get the retiral benefits inclusive of pension.
19. At this juncture, the question arises as to what amount should be paid towards back wages. In this context, our attention has been invited to the order passed by this Court in contempt proceeding. However, after some debate, learned counsel for the appellants left it to the discretion of this Court. Ms. Reena Singh, learned Additional Advocate General for the State vehemently opposed with regard to grant of any back wages. Having heard the learned counsel for the parties on this score and regard being had to the facts and circumstances of the case, we think that the cause of justice would be best sub-served if each of the appellant is paid 40% of the back wages, and it is so directed. It shall be computed as per our directions issued hereinbefore within a period of twelve weeks hence and be paid to the appellants."
It is accordingly prayed that the claim of the petitioners be considered by the respondents afresh and in light of the decision rendered by the Supreme Court referred to hereinabove.
Learned Standing Counsel submits that the second respondent shall be the appropriate authority to look into the claims of the petitioners and examine their entitlements in light of the judgment rendered by the Supreme Court in the Civil Appeals referred to above.
Accordingly and with the consent of parties, this petition shall stand disposed of with a direction to the second respondent to consider the claim of the petitioner in light of the judgment rendered by the Supreme Court of India in Civil Appeal Nos. 9165-9172 of 2010 (Sunil Kumar Verma and Others Vs. State of U.P. and Others).
The above exercise be undertaken and concluded by the second respondent expeditiously and preferably within a period of three months from the date of production of a certified copy of the order of this Court.
The writ petition shall stand disposed of accordingly.
Order Date :- 29.6.2016
Rahul /-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!