Citation : 2022 Latest Caselaw 5939 ALL
Judgement Date : 5 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- WRIT - A No. - 4016 of 2022 Petitioner :- Sindu Agrahari Respondent :- State Of U.P. Thru Addl Chief Secy Basic Education Lko. And 3 Others Counsel for Petitioner :- Krishna Madhav Shukla Counsel for Respondent :- C.S.C.,Neeraj Chaurasiya Hon'ble Rakesh Srivastava,J.
Heard Shri K.M. Shukla, learned counsel for the Petitioner, Shri Sandeep Chandra, learned Standing Counsel for the Respondents 1 and 2 and Shri Neeraj Chaurasiya, learned counsel for the Respondents 3 and 4.
Briefly stated case of the Petitioner is that her husband Late Yogendra Prasad had joined the post of Assistant Teacher on 22.11.1999 and he had died on 11.05.2021. The Petitioner applied for payment of gratuity after death of her husband but no action was taken on her representations. It is stated that the authorities orally informed the Petitioner that her husband Late Yogendra Prasad 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 wife had not exercised her 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 :-5.7.2022
Pks
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!