Citation : 2021 Latest Caselaw 10451 ALL
Judgement Date : 17 August, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 33 Case :- WRIT - A No. - 7161 of 2021 Petitioner :- Kiran Lata Respondent :- State Of U.P. And 5 Others Counsel for Petitioner :- Kamal Kumar Kesherwani Counsel for Respondent :- C.S.C.,Ram Bilas Yadav Hon'ble Ashwani Kumar Mishra,J.
Following orders were passed in the matter on 14.7.2021:-
"Sri R.B. Yadav, learned counsel is present on behalf of respondent nos. 4 to 6. Learned Standing Counsel is present for respondent nos. 1 to 3. Petitioner is permitted to implead Joint Director Treasury and Pension, Agra region, Agra Notice on behalf of newly impleaded respondent is accepted by learned Standing Counsel.
Petitioner has been allowed voluntary retirement vide order dated 22.8.2019 at the age of 51 years. All other retiral benefits have been paid to petitioner except the amount of gratuity. It is stated that since petitioner had not continued in service beyond the age of 60 years, therefore, in view of the applicable scheme, the amount of gratuity was liable to be paid to petitioner. Reliance is placed upon an order passed by this Court in Writ Petition No. 40568 of 2016 (Noor Jahan Vs. State of U.P. and 4 others) decided on 4.1.2018.
Learned counsel for he respondents pray for and are allowed a week's time to obtain instructions.
Post as fresh, once again, on 28.7.2021."
Learned Standing Counsel has obtained instructions from the Joint Director of Education as per which petitioner has not exercised option to retire at the age of 60 years and, therefore, in terms of the applicable policy, gratuity is not payable.
Petitioner's wife was employed as Assistant Teacher in the primary institution run by Basic Education Department in Primary School Nauli, Fatuhabad Block Usawan District Badaun. She was granted voluntary retirement on 31.8.2019. Grievance is that though other benefits have been released but the amount of gratuity has not been released. This petition has been filed for a direction upon the respondents to pay the amount of death cum retirement gratuity consequent retirement of petitioner's wife alongwith interest.
It appears that the amount of gratuity has not been paid only on the ground that option to retire at the age of 60 years was not exercised by the deceased employee.
Controversy in that regard has already been adjudicated by this Court in number of petitions. Reference can be had to the judgment of this Court in Writ Petition No.17399 of 2019 (Usha Rani vs. State of U.P. and others), decided on 7.11.2019. Relevant portion of the aforesaid order is extracted hereinafter:-
"............
Following the decision rendered in the judgment of Noor Jahan (Supra) as well as Smt. Omwati (Supra), matter of Smt. Brijesh (Supra) for payment of gratuity was allowed by this Court by quashing the impugned orders by which gratuity was denied.
Similar controversy was also decided by Lucknow Bench of this Court vide order dated 5.8.2019 passed in the matter of Smt. Mala Tripathi (Supra) in which Court has taken a similar view and held that if husband of petitioner died before attaining the age of 60 years and has not given option for retirement at the age of 60 years, gratuity cannot be denied only on this ground. Relevant paragraph of the said judgment is quoted below:-
"Heard learned counsel for the contesting parties and perused the records.
From perusal of the records, it clearly comes out that the petitioner's husband died in harness on 26.08.2012 while working as Assistant Teacher in an aided and recognized institution. It is also admitted that the family pension has been paid to the petitioner. The only dispute revolves around the payment of gratuity to the petitioner. The ground taken by the respondents of the petitioner's husband not having opted for retiring at the age of 60 years which thus entails non-payment of gratuity to her at the very out set does not stand to legal scrutiny inasmuch as it is an admitted case by the respondents also that the petitioner's husband died in harness on 26.08.2012 despite his actual date of superannuation being November 2019. Thus, an employee is only expected to submit an option prior to his retirement and not decades prior to his retirement. However, this aspect of the matter has not been considered by the respondents and even the letter of the Institution dated 19.03.2014, a copy of which has been filed as Annexure-3 to the petition, does not address the aforesaid issue.
Accordingly, keeping in view the aforesaid discussions, the order dated 19.03.2014 (Annexure-3 to the petition) cannot be said to be valid in the eyes of law. As such, the writ petition deserves to be partly allowed and is hereby partly allowed. A writ of certiorari is issued quashing the order dated 19.03.2014. A writ of mandamus is issued directing the respondents to consider the case of the petitioner for payment of gratuity in accordance with law and relevant rules within a period of three months from the date of receipt of a certified copy of this order."
Facts of the case and dispute involved in the present case is squarely covered by the pronouncements made by this Court which are referred herein above, therefore, under such facts and circumstances, impugned order dated 30.7.2019 passed by respondent No. 7- Block Education Officer Block Kadarchauk, Distruict Badaun is hereby quashed.
Respondents are directed to compute the amount payable to the petitioner's husband towards gratuity in terms of the scheme and release the same, maximum within a period of three months from the date of production of certified copy of this order. ............"
Learned Standing Counsel appearing for the respondents states that claim of petitioner can be examined by the authorities in terms of the above direction.
In view of the aforesaid, this writ petition stands disposed of with a direction upon the respondent no.7 to accord consideration to petitioner's claim for release of amount of gratuity and an appropriate order in that regard would be passed, keeping in view the judgment in the case of Usha Rani (supra) and in accordance with law, within a period of three months from the date of presentation of copy of this order. Petitioner's claim shall not be overlooked only on the ground that option to retire at the age of 60 years was not exercised by the petitioner's wife. All consequential action shall be taken without any further loss of time.
Order Date :- 17.8.2021
n.u.
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!