Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Singh vs State Of U.P. Thru. Prin. Secy. ...
2022 Latest Caselaw 14014 ALL

Citation : 2022 Latest Caselaw 14014 ALL
Judgement Date : 30 September, 2022

Allahabad High Court
Rajendra Singh vs State Of U.P. Thru. Prin. Secy. ... on 30 September, 2022
Bench: Alok Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 17
 

 
Case :- WRIT - A No. - 6547 of 2022
 

 
Petitioner :- Rajendra Singh
 
Respondent :- State Of U.P. Thru. Prin. Secy. /Addl. Chief Secy. Dept. 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 Petitioner.

2. This petition has been filed praying inter alia the following relief:-

(i) issue 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 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 Petitioner retired from service. The writ petition has been filed about 15 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 01.09.2022 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 01.09.2022 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 :- 30.9.2022

Ravi/

 

 

 
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