Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiv Kumar Srivastava (Senior ... vs State Of U.P. Thru. Secy. (Basic ...
2022 Latest Caselaw 2026 ALL

Citation : 2022 Latest Caselaw 2026 ALL
Judgement Date : 5 May, 2022

Allahabad High Court
Shiv Kumar Srivastava (Senior ... vs State Of U.P. Thru. Secy. (Basic ... on 5 May, 2022
Bench: Rajan Roy



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- WRIT - A No. - 2331 of 2022
 

 
Petitioner :- Shiv Kumar Srivastava (Senior Citizen)
 
Respondent :- State Of U.P. Thru. Secy. (Basic Education) Shiksha Anubhag 5 Lko. And 4 Others
 
Counsel for Petitioner :- Rahul Roshan Dubey,Amit Kant Saxena,Ghanshyam Shukla
 
Counsel for Respondent :- C.S.C.,Rahul Shukla
 

 
Hon'ble Rajan Roy,J.

Heard Shri Rahul Roshan Dubey, learned Counsel for the petitioner, learned Additional C.S.C. for the State and Shri Rahul Shukla, learned Counsel for the contesting opposite parties no. 3, 4 and 5.

The petitioner's wife Sunita Srivastava was appointed as Assistant Teacher on 04.02.1983. On 02.02.2019 she expired on account of illness. Husband i.e. the petitioner herein claimed death-cum-retirement gratuity. Gratuity has been denied by the impugned order dated 16.08.2021 on the ground that his wife had not opted for retirement at the age of 60 years as against the normal retirement at the age of 62 years, therefore, she was not entitled to gratuity.

Contention of the learned counsel for the petitioner is that death of his wife happened suddenly and could not be foreseen. Moreover, the wife was of 57 years at the time of her death, whereas option could be exercised prior to 60 years at any time.

Shri Rahul Shukla, Advocate agrees to the extent that she could have exercised her option prior to attaining the age of 60 years and any option thereafter would not be acceptable.

Learned counsel for the petitioner says that there are certain government orders which say that option has to be exercised within the last year in which she would attain the age of 60 years.

Be that as it may, in either eventuality she could not have foreseen her death and had not reached anyway near 60 years, therefore, in view of the Division Bench judgment in the case of Smt. Ranjana Kakkar v. State of U.P. & ors., 2008 10 ADJ 63 which has been followed in the subsequent decision in the case of Anguri Devi v. Regional Joint Director of Education, Agra Region & ors., reported in (2012) 1 LCD 674 and several other case as also a recent decision dated 19.03.2021 in Writ Petition No. 5341 (SS) of 2021 the ground for rejection of petitioner's claim for gratuity is not sustainable in law. Accordingly, the impugned order dated 16.08.2021 is quashed.

The concerned opposite party is directed to consider the claim of the petitioner for gratuity aforesaid and pass a reasoned order in accordance with law within four weeks from the date a certified copy of this order is submitted before him. The claim shall not be rejected on the ground that the petitioner's wife had not exercised her option as referred hereinabove, as there was no occasion for the same.

It is open for the petitioner to claim interest on the amount due as per law.

The writ petition is disposed of in the aforesaid terms.

Order Date :- 5.5.2022

Lokesh Kumar

 

 

 
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