Citation : 2022 Latest Caselaw 13434 ALL
Judgement Date : 19 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 17 Case :- WRIT - A No. - 6173 of 2022 Petitioner :- Kuwar Pal Singh And Another Respondent :- State Of U.P. Thru. Prin. Secy. Deptt. Of Revenue And 4 Others Counsel for Petitioner :- Pramendra Kumar Singh Counsel for Respondent :- C.S.C. Hon'ble Alok Mathur,J.
1. Heard Pramendra Kumar Singh, learned counsel for the Petitioners.
2. This petition has been filed praying inter alia the following relief:-
"(i) A writ, order or direction in the nature of mandamus commanding the opposite party No.1 to consider to pay the second promotional pay scale Rs.8000-13500/-, as per the government order dated 24.7.2018, contained as ANNEXURE No.8 of this writ petition, on completion of 24 years of services and 3rd ACP as per vith Pay Commission on completion of 26 years services with grade pay of Rs.6600/- and re-fix/paid all retiral dues accordingly."
3. Learned Standing Counsel appearing on behalf of the State-Respondents has raised a preliminary objection against the maintainability of the writ petition on the ground of delay and laches. He has contended that the Petitioners retired from service on 31.07.2010 and 30.06.2007. The writ petition has been filed about 10 years after his superannuation and is highly belated and liable to be dismissed on this very short ground.
4. Shri Pramendra Kumar Singh, learned counsel for Petitioner has contended that earlier the entitlement of Collection Amins for 2nd Promotional Pay scale and 3rd ACP was disputed and such dispute was resolved only after judgment and order rendered by the Apex Court on 10.04.2015. It is contended that even thereafter, the entire benefits were not granted to Collection Amins leading to another round of litigation. It is contended that the matter has been settled recently by means of Government orders dated 24.7.2018 and 29.10.2018. In the circumstances, it is contended, there is no delay in filing the petition. Even otherwise, it is contended that discrepancy in pensionary benefits is a recurring cause of action.
5. Shri Pramendra Kumar Singh, contends that for the redressal of his grievance, the Petitioner has preferred a representation dated 29.09.2021 to the Principal Secretary, Department of Revenue, Government of Uttar Pradesh, Lucknow, which it is alleged, is still undisposed. A copy of the said representation has been brought on record as Annexure 11 to the writ petition. The counsel confines his prayer for a direction to Principal Secretary to decide the representation of the Petitioner within a stipulated time frame.
6. Looking into the nature of controversy involved, without entering into the merits of the case, the Petitioner is granted liberty to serve a copy of the representation dated 29.09.2021 mentioned above, along with a copy of this order upon the Principal Secretary, Department of Revenue. In case such a representation is made, the authority concerned is directed to consider and decide the same in accordance with law, expeditiously, say within a maximum period of three months from the date of receipt of the representation.
7. All questions, including the question of limitation, are left open to be decided by the authority concerned.
8.With the aforesaid observation and direction, the writ petition is disposed of.
(Alok Mathur, J.)
Order Date :- 19.9.2022
Ravi/
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!