Citation : 2021 Latest Caselaw 441 ALL
Judgement Date : 8 January, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 20 Case :- SERVICE SINGLE No. - 2152 of 2015 Petitioner :- Pramod Kumar Dixit Respondent :- State Of U.P.Thru Secy.Nagar Vikas Civil Sectt.Lucknow & Ors Counsel for Petitioner :- A.K. Jauhari,Adarsh Mehrotra,Alok Kapoor,Neelu Singh Chauhan Counsel for Respondent :- C.S.C.,I.P. Singh,Rishab Kapoor Hon'ble Manish Mathur,J.
Heard Smt. Savita Jain, learned counsel for the petitioner, learned State Counsel for the respondent no. 1 and Mr. Rishabh Kapoor, learned counsel appearing for the respondent nos. 2 and 3 and 4.
The petition has been filed seeking following reliefs:-
" i. issue a writ, order or direction in the nature of Certiorari to quash order dated 18.03.2015 and passed by Chief Account Officer, U.P. Jal Nigam, Lucknow, opposite party no.3 contained in Annexure No.1.
ii. Issue a writ, order or direction in the nature of Mandamus directing the opposite party to pay arrears of salary with effect from 01.01.2006 after revising the Pay Commission in pursuance 6th Pay Commission and further, the opposite party may be directed to pay the leave encashment and commutation of salary and also to pay ACP, House Rent Allowance, City Compensatory Allowance, Personal Pay, Medical Allowance and benefit of ACP."
The learned counsel for the petitioner has submitted that the petitioner is the employee of the U.P. Jal Nigam (hereinafter referred to as, the Nigam) and is entitled for the benefit of sixth pay commission w.e.f. 01.01.2006 as is being provided to the State Government employees.
It is further contended that the Nigam has two sets of employees, where one belongs to the Nigam and other is the employees of erstwhile L.S.G.D. The Hon'ble Supreme Court in the case of State of U.P. Vs. Dayanand Chakrawarti & others reported in 2013 3 UPLBEC 2125 has held that employees of erstwhile L.S.G.D and the employees directly recruited by the Nigam are at par and entitled for the benefit of regulation 31 of the U.P. Jal Nigam Engineers (Public Health Branch) Service Regulation, 1978 since learned counsel for petitioner submits that all the petitioners in the present petition were superannuated engineers of the Jal Nigam.
It is further contended that the employees of erstwhile L.S.G.D has approached this Court by filing Writ Petition No. 11991 (S/S) of 2017 ( Kamesh Srivastava & 5 others Vs. the State of U.P.) for providing the benefit of sixth pay commission. It has been allowed by this court vide its judgment and order dated 27.02.2020. A Special Appeal (Defective) No. 276 of 2020 has been preferred by the State Government against the said judgment, which has been dismissed by this Court vide its judgment and order dated 09.11.2020.
It is further contended that the petitioner is also entitled for the benefit of grant of sixth pay commission w.e.f. 01.01.2006. It has been granted to erstwhile L.S.G.D employees particularly after the judgment of the Hon'ble Supreme Court in the case of Dayanand Chakrawarti (supra) in which, it has been held that erstwhile L.S.G.D. employees are at par with the employees directly appointed in the Nigam (the present petitioners).
Learned counsel for petitioner further submits that the petitioner was appointed as Engineer in the Jal Nigam and are therefore covered by Regulation 31 of U.P. Jal Nigam Engineers Service (Public Health Branch) Regulations, 1978.
Learned counsel for the respondents is not in a position to dispute that the case of the petitioner is identical to the case of the petitioners in Writ Petition No. 11991 (S/S) of 2017 and squarely covered by the judgment and order dated 27.02.2020 except that the present petitioners are directly recruited employees of the Nigam.This however, cannot be a ground to discriminate against the petitioners for the purposes of payment of benefit of sixth pay commission w.e.f. 01.01.2006.
Since the point involved is short and squarely covered by the earlier decisions of this court as well as decision of Hon'ble Supreme Court, the petition is finally decided at this stage itself allowing the writ petition with direction to the respondents that petitioners shall also be given benefit as admissible to the petitioners by judgment and order dated 27.02.2020 passed in Writ Petition No. 11991 (S/S) of 2017.
Consequently, the order dated 18th March, 2015 is quashed by issuance of writ in the nature of Certiorari with the direction as aforesaid.
Writ petition is allowed.
Order Date :- 8.1.2021
prabhat
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!