Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Naresh Verma vs U.P. Jal Nigam Thru. M.D. Lko. & ...
2021 Latest Caselaw 2227 ALL

Citation : 2021 Latest Caselaw 2227 ALL
Judgement Date : 11 February, 2021

Allahabad High Court
Ram Naresh Verma vs U.P. Jal Nigam Thru. M.D. Lko. & ... on 11 February, 2021
Bench: Irshad Ali



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 17
 

 
Case :- SERVICE SINGLE No. - 4361 of 2021
 

 
Petitioner :- Ram Naresh Verma
 
Respondent :- U.P. Jal Nigam Thru. M.D. Lko. & Ors.
 
Counsel for Petitioner :- Savita Jain
 
Counsel for Respondent :- Rishabh Kapoor
 

 
Hon'ble Irshad Ali,J.

Heard Ms. Savita jain, learned counsel for petitioner and Sri Rishabh Kapoor, learned counsel for respondents.

Sri Rishabh Kapoor, learned counsel for respondents on instruction states that no separate detailed order is passed with regard to recovery from the petitioner.

Present writ petition is filed by the petitioner challenging the orders dated 6.1.2021 and 29.9.2020 passed by respondent Nos.4 and 2.

By the impugned order, the recovery is directed against the petitioner, who is a Class-IV employee. Learned Counsel for the petitioner places reliance upon the judgment of Supreme Court passed in case of State of Punjab and others Vs. Rafiq Mashih (White Washer) etc. AIR 2015 SC 696: 2015 (4) SCC 334 and submits that impugned order is passed without giving any notice or opportunity of hearing to the petitioner. Learned counsel for petitioner further submits that grievance of petitioner would be sufficiently met in case representation of petitioner for the said purposes is considered and decided in a time bound manner.

Learned counsel for respondent has no objection to the same.

With the consent of learned counsel for the parties, the writ petition is disposed of and the impugned orders dated 6.1.2021 and 29.9.2020 being passed without giving any notice or opportunity of hearing to the petitioner are set aside. Petitioner is further permitted to make a fresh detailed representation to respondent No.3, Chief Accounts Officer, U.P. Jal Nigam, Lucknow, raising all his grievance, annexing therewith a copy of this writ petition along with annexures and all the documents, including relevant government orders or judgments of this Court, if any, in support of his claim within a period of two weeks from today along with a certified copy of this order.

In case such a representation is moved by petitioner, respondent No.3 shall consider and decide the same, taking into consideration the judgment of Rafiq Masih case (Supra) and ignoring the orders dated 6.1.2021 and 29.9.2020, in accordance with law, by a reasoned and speaking order, within a period of two months from the date a certified copy of this order along with representation is placed before him. It is further provided that till decision on representation of petitioner, no recovery from the petitioner shall be made.

In case, respondents find that any dues are payable to the petitioner, the same shall be paid to the petitioner within a period of two months of such an order passed.

Order Date :- 11.2.2021

Gautam

 

 

 
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