Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Chandra Lal And Another vs State Of U.P. And 3 Others
2022 Latest Caselaw 13166 ALL

Citation : 2022 Latest Caselaw 13166 ALL
Judgement Date : 15 September, 2022

Allahabad High Court
Ram Chandra Lal And Another vs State Of U.P. And 3 Others on 15 September, 2022
Bench: Ashutosh Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 33
 

 
Case :- WRIT - A No. - 13443 of 2022
 

 
Petitioner :- Ram Chandra Lal And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Anurag Shukla
 
Counsel for Respondent :- C.S.C.,Amit Shukla
 

 
Hon'ble Ashutosh Srivastava,J.

Heard learned counsel for the petitioners, learned Standing Counsel for respondent Nos.1 and 2, Sri Amit Shukla, learned counsel for respondent Nos.3 and 4.

The controversy involved in this writ petition has been decided by this Court in Writ-A No.33360/2017; Angad Yadav and others Vs. State of U.P. and others against which Special Appeal No.505/2018; Basic Shiksha Parishad, Allahabad and others Vs. Angad Yadav and others was preferred which was decided on 11.12.2018, whereby the special appeal was dismissed.

The petitioners retired on attaining the age of superannuation on 31.03.2016 from the post of Head Masters/ Assistant Teachers of Senior Basic Schools / Junior Basic Schools.

By means of the instant writ petition, the petitioners seek the following reliefs:

"I. Issue, a writ, order or direction in the nature of mandamus commanding Basic Shiksha Adhikari, District Pilibhit (respondent No. 3) to extend the benefit of judgment and order dated 19.8.2017 passed by this Hon'ble Court in Civil Misc. Writ Petition No. 33360 of 2017 (Angad Yadav and 7 others versus State of U.P. and others) in favour of the petitioner.

II. Issue a writ, order or direction in the nature of mandamus commanding Basic Shiksha Adhikari, Pilibhit to release the arrears of salary in favour of petitioner for the period 1st July, 2015 up till rejoining within a specific period as may be directed by this Hon'ble Court.

III. Issue a writ, order or direction in the nature of mandamus commanding Basic Shiksha Adhikari, Pilibhit to grant consequential benefits viz. Annual Increment due in July, 2015, benefit of 7th Pay Commission due in January, 2016 and Bonus 2015-16 in favour of the petitioners within a specific period as may be directed by this Hon'ble Court.

IV. Issue a writ, order or direction in the nature of mandamus commanding Basic Shiksha Adhikari, Pilibhit to consider and decide the representation dated 17.1.2022 within a specific period as may be directed by this Hon'ble Court."

This Court on 19th August, 2017 in an identical writ petition, being Writ-A No. 33360 of 2017 (Angad Yadav and others v. State of U.P. and others), which was filed by the similarly placed persons challenging the same impugned order and seeking similar and identical relief, has passed a detailed judgment and order allowing the writ petition. The operative portion of the judgment reads as under:

"Applying these principles on the facts of the present case, I find that the petitioners in terms of the change of the academic session, when admittedly their dates of superannuation fall during the academic session i.e. 01st April, 2015 to 31st March, 2016 as their dates of birth are 01.07.1953, 01.06.1953, 01.05.1953, 03.05.1953, 01.07.1953, 01.07.1953, 01.07.1953 and 15.05.1953 respectively, they were entitled for the sessional benefit and to continue upto 31st March, 2016. There was no fault on their part as they were not allowed to work after 30th June, 2015. A specific direction was issued not to allow them to continue beyond 30th June, 2015. The said direction, as mentioned above, was manifestly erroneous and contrary to the well settled practice and the relevant Rules to give the session benefit to such teachers whose date of superannuation falls during the academic session. The State Government has issued a Government Order dated 08th October, 2015 rectifying the said mistake, hence the Government Order dated 02nd May, 2017 that the teachers who were allowed to continue after the judgment of Ramesh Chandra Tiwari (supra) and the Government Order dated 08th October, 2015, will not be paid salary from 30th June, 2015 till their rejoining is arbitrary and unreasonable. When the Government itself had issued an order dated 08th October, 2015, there was no justification to issue the impugned order dated 02nd May, 2017, which is contrary to the law laid down by this Court in Ramesh Chandra Tiwari (supra). As noted above, the Division Bench has declared the Government Order dated 15th June, 2015 illegal.

Regard may be had to the fact that on the basis of the said order, the petitioners were denied sessional benefits. Once the said order was set aside, the petitioners became entitled to continue. The respondents have also allowed the petitioners to rejoin their position.

Therefore, in the said background and on a careful consideration of the entire facts and circumstances of the case, I am of the considered view that the impugned Government Order dated 02nd May, 2017 has to be set aside and is accordingly set aside. The petitioners are entitled for their salary from 30th June, 2015 till the date of their rejoining. Ordered accordingly.

Thus, the writ petition stands allowed."

I have heard the submission advanced by learned counsel for the petitioners, learned Standing Counsel for the respondent nos.1 and 2 and Sri Amit Shukla, learned counsel for the respondent Nos.3 and 4. They agree that the facts of the present petition are identical to that of Angad Yadav (supra) and this writ petition may also be decided in the same terms.

In view of the above, the present writ petition is also allowed in terms of judgment of this Court in Angad Yadav (supra).

Order Date :- 15.9.2022

Ravi Prakash

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter