Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Guru Prakash Yadav vs State Of U.P. And 3 Others
2022 Latest Caselaw 3419 ALL

Citation : 2022 Latest Caselaw 3419 ALL
Judgement Date : 19 May, 2022

Allahabad High Court
Guru Prakash Yadav vs State Of U.P. And 3 Others on 19 May, 2022
Bench: Manju Rani Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 33
 

 
Case :- WRIT - A No. - 7643 of 2022
 

 
Petitioner :- Guru Prakash Yadav
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Priya Ranjan Rai
 
Counsel for Respondent :- C.S.C.,Bhanu Pratap Singh
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.

Heard Mr. Priya Ranjan Rai, learned counsel for the petitioner, Mr. Bhanu Pratap Singh, learned counsel for respondent nos. 3&4 and the learned Standing Counsel for the State-respondents.

By means of the present writ petition, the petitioner has prayed for a direction upon the respondents to compute the amount payable to the petitioner's father towards gratuity in terms of the scheme and released the same to the petitioner with 12% interest within stipulated period and a further prayer to direct the respondent no.3 to consider and decide the representation of petitioner dated 02.05.2022.

Learned counsel for the petitioner submits that father of the petitioner, namely, Shankar Ram, was initially appointed as Assistant Teacher on 15.10.1969. Subsequently, the father of the petitioner died in harness on 03.01.2003. After death of his father, the petitioner, after completing all requisite formalities, submitted an application in a prescribed proforma before the authority concerned for payment of family pension and other retiral benefits and the same was also forwarded to the competent authority within time. Though, all dues as well as family pension have been sanctioned and released in favour of the mother of the petitioner but amount of gratuity of his son has not been paid to him. It is no doubt true that for payment of gratuity of his father, the petitioner approached the authority concerned after delay of number of years but satisfactory reasons have been disclosed in the writ petition. On enquiry being made, the petitioner has been informed by respondent authorities verbally that as per Government Orders, as the father of the petitioner i.e. deceased employee did not submit any application to opt retirement at the age of 60 or 62 years, the amount of gratuity could not be paid to him or the petitioner after his death.

Learned counsel for the petitioner submits that the similar case, which has arisen in the present writ petition, had already been examined by a Division Bench of this Court in the case of Smt. Ranjana Kakkar Vs. State of U.P. & Others reported in 2008 (10) ADJ 63, wherein it has been held that even if the death of a person is an unforeseen circumstances, which could not have been predicted by him, it cannot presumed that the employee would have chosen to retire at the particular age much prior to in time than the contingency of achieving the age of retirement arrived. Learned counsel for the petitioner next submits that the Apex Court in its recent judgment dated 18th November, 2021 passed in Special Leave Petition (C) No. 1803 of 2018 (G.P. Pant University of Agriculture and Technology Vs. Shri Damodar Mathpal), has held that mere exercise of the option of an employee, to avail the benefit of extension of age of retirement to 60 years, could not have operated against his entitlement to gratuity and exercising of such an option will not deprive the dependents to gratuity.

Learned counsel for the petitioner further submits that the controversy in hand is squarely covered by the judgment of this Court in the case of Usha Rani vs. State of U.P. and others, decided on 07.11.2019 passed in Writ-A No. 17399 of 2019 and as such similar indulgence may also be accorded in this writ petition also.

Learned counsel for the petitioner, therefore, submits that in view of the aforesaid law laid down by the Apex Court and the Division Bench, the petitioner is entitled to gratuity of his deceased father. The petitioner has made an application for redressal of his grievances, before the authority concerned, but no decision has been taken thereon till date, hence the present writ petition.

So far as the delay in making the application by the petitioner for payment of gratuity of his wife is concerned, learned counsel for the petitioner has referred a judgment and order of the Division Bench of this Court dated 11th January, 2022 passed in Special Appeal Defective No. 768 of 2021 (Jwala Devi Vs. State of U.P. & 5 Others), wherein a Division Bench of this Court has opined as follows:-

"It is settled law that payment of gratuity is the right of the employee, provided gratuity is actually payable in accordance with law. Non-payment of gratuity, in the event it is legally payable, is the statutory responsibility of the employer. Therefore, the writ petition of the widow of the deceased employee asking for payment of gratuity cannot be dismissed merely on the ground of laches, unless it is found that the gratuity is not legally payable."

On the cumulative strength of the aforesaid, learned counsel for the petitioner submits that the petitioner is entitled to gratuity of his deceased father.

On the other-hand, learned counsel for the respondents submits that in case, the petitioner makes a fresh application before the authority concerned, the same shall be considered and decided in accordance with law.

Considering the facts and circumstances of the case but without expressing any opinion on the merits of the case set up on behalf of the petitioner, the present writ petition is disposed of by providing that petitioner may make a fresh representation, ventilating all his grievances, supported by such documents, as he may be advised, before respondent no.3, i.e. Basic Shiksha Adhikari, District Azamgarh, within two weeks from today, along with a certified copy of this order. On such representation being made, respondent no.3 shall consider and decide the same, strictly in accordance with law as well as in the light of Usha Rani (supra) case, by means of a reasoned speaking order, preferably within three months thereafter, if there is no legal impediment.

Order Date :- 19.5.2022

Jitendra/-

 

 

 
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