Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reeta vs State Of U.P. Thru Its Secy Deptt Of ...
2022 Latest Caselaw 8977 ALL

Citation : 2022 Latest Caselaw 8977 ALL
Judgement Date : 2 August, 2022

Allahabad High Court
Reeta vs State Of U.P. Thru Its Secy Deptt Of ... on 2 August, 2022
Bench: Rakesh Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- WRIT - A No. - 4802 of 2022
 

 
Petitioner :- Reeta
 
Respondent :- State Of U.P. Thru Its Secy Deptt Of Basic Education Lko. And 3 Others
 
Counsel for Petitioner :- Amit Kumar Keshari
 
Counsel for Respondent :- C.S.C.,Neeraj Chaurasiya
 

 
Hon'ble Rakesh Srivastava,J.

Heard Sri Amit Kumar Keshari, learned counsel for the Petitioner, Sri Sandeep Chandra, learned Standing Counsel for the Respondents 1 and 2 and Sri Neeraj Chaurasiya, learned counsel for Respondents 3 and 4.

Briefly stated case of the Petitioner is that her husband Late Nand Lal had joined the post of Assistant Teacher on 17.12.1999 and he had died on 30.04.2021. The Petitioner applied for payment of gratuity after death of his husband but no action was taken on her representations. It is stated that the authorities orally informed the Petitioner that her husband Late Nand Lal had not exercised his option for retirement on attaining the age of 60 years and therefore, she is not entitled for payment of gratuity.

Learned counsel for the Petitioner has placed reliance on a judgment of this Court rendered in the case of Anoop Kumar Vs. State of U.P. & others, 2018 ADJ 63 wherein after relying upon various earlier decisions, this Court held that for rejection of the Petitioner's claim of payment of gratuity on the ground that the employee had not exercised his option, is not sustainable in law and, accordingly, the order of rejection was quashed and the authorities were directed to consider the claim of the Petitioner for payment of gratuity afresh, which shall not be rejected on the ground that the Petitioner's husband had not exercised his option. The aforesaid decisions has been followed by a Co-ordinate Bench of this Court in the judgment and order dated 02.06.2022 passed in Writ A No. 3410 of 2022.

Accordingly, keeping in view the proposition of law laid down as in the aforesaid case, the instant writ petition also deserves to be allowed.

Consequently, the Writ Petition is allowed. The Respondents 3 and 4 are directed to consider the claim of the Petitioner for payment of gratuity within a period of four weeks from the date a certified copy of this order is produced before them and it is provided that while considering the merit of the claim, it shall not be rejected on the ground that the husband of the Petitioner had not exercised his option for retirement on attaining the age of 60 years.

However, there shall no order as to costs.

Order Date :- 2.8.2022

Pradeep/-

 

 

 
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