Citation : 2023 Latest Caselaw 10256 ALL
Judgement Date : 7 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 36 Case :- WRIT - A No. - 2786 of 2023 Petitioner :- Urmila Devi Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Shyam Lal,Bhaskar Singh Counsel for Respondent :- C.S.C.,Arun Kumar Hon'ble Ashutosh Srivastava,J.
Heard Shri Shyam Lal, learned counsel for the petitioner, Shri Arun Kumar, learned counsel for the respondent nos. 3 & 5. Learned Standing Counsel has accepted notice on behalf of the respondent nos. 1,2 and 4.
The petitioner by means of the present writ petition has assailed the order dated 17.10.2022, passed by the Basic Education Officer, Prayagraj, whereby, the claim for payment of gratuity, payable to her late husband, has been denied. A writ in the nature of mandamus commanding the respondents to pay amount of gratuity, payable to the late husband of the petitioner namely Doodhnath Yadav, who expired in harness, has also been claimed.
This Court vide order dated 13.03.2023, had required Shri Arun Kumar, learned counsel, representing the respondents, two weeks time to file response to the petition. Pursuant thereto a counter affidavit has been filed, wherein, in paragraph 7, it has been clearly stated that in pursuance of the judgment and order of this Court, passed in Writ Petition No.17399 of 2019 (Usha Rani vs. State of U.P. and others), decided on 7.11.2019 and Government Order dated 03.02.2023, the claim of the petitioner is entitled to be considered. Relevant portion of the aforesaid order is extracted hereinafter:-
"............ Following the decision rendered in the judgment of Noor Jahan (Supra) as well as Smt. Omwati (Supra), matter of Smt. Brijesh (Supra) for payment of gratuity was allowed by this Court by quashing the impugned orders by which gratuity was denied.
Similar controversy was also decided by Lucknow Bench of this Court vide order dated 5.8.2019 passed in the matter of Smt. Mala Tripathi (Supra) in which Court has taken a similar view and held that if husband of petitioner died before attaining the age of 60 years and has not given option for retirement at the age of 60 years, gratuity cannot be denied only on this ground.
Relevant paragraph of the said judgement is quoted below:-
"Heard learned counsel for the contesting parties and perused the records.
From perusal of the records, it clearly comes out that the petitioner's husband died in harness on 26.08.2012 while working as Assistant Teacher in an aided and recognized institution. It is also admitted that the family pension has been paid to the petitioner. The only dispute revolves around the payment of gratuity to the petitioner. The ground taken by the respondents of the petitioner's husband not having opted for retiring at the age of 60 years which thus entails non-payment of gratuity to her at the very out set does not stand to legal scrutiny inasmuch as it is an admitted case by the respondents also that the petitioner's husband died in harness on 26.08.2012 despite his actual date of superannuation being November 2019. Thus, an employee is only expected to submit an option prior to his retirement and not decades prior to his retirement. However, this aspect of the matter has not been considered by the respondents and even the letter of the Institution dated 19.03.2014, a copy of which has been filed as Annexure-3 to the petition, does not address the aforesaid issue.
Accordingly, keeping in view the aforesaid discussions, the order dated 19.03.2014 (Annexure-3 to the petition) cannot be said to be valid in the eyes of law. As such, the writ petition deserves to be partly allowed and is hereby partly allowed. A writ of certiorari is issued quashing the order dated 19.03.2014. A writ of mandamus is issued directing the respondents to consider the case of the petitioner for payment of gratuity in accordance with law and relevant rules within a period of three months from the date of receipt of a certified copy of this order."
Facts of the case and dispute involved in the present case is squarely covered by the pronouncements made by this Court which are referred herein above, therefore, under such facts and circumstances, impugned order dated 30.7.2019 passed by respondent No. 7- Block Education Officer Block Kadarchauk, District Badaun is hereby quashed.
Respondents are directed to compute the amount payable to the petitioner's husband towards gratuity in terms of the scheme and release the same, maximum within a period of three months from the date of production of certified copy of this order. ............"
Learned counsel for the petitioner submits that since the respondents have admitted in paragraph no. 7, of the counter affidavit, that the petitioner is entitled for payment of gratuity, which was payable to late husband of the petitioner, the writ petition may be allowed and a writ of mandamus be issued after setting aside the order dated 17.10.2022.
The Court has perused the counter affidavit filed by the respondents as also paragraph no. 7 thereof.
In the opinion of the Court the claim of the petitioner for grant of gratuity amount, admissible to the late husband of the petitioner and consequently, consequent to death of the husband of the petitioner, the amount of gratuity payable to the petitioner has been wrongly denied by order dated 17.10.2022. In view of the admission of the respondents in the counter affidavit, the order dated 17.10.2022, is set aside. Writ Petition is allowed. Writ in the nature of mandamus is issued to the respondent no. 3, District Basic Education Officer, Prayagraj, to consider the claim of the petitioner for grant of gratuity amount, along with 8% interest, per annum, within a month in the light of the decision of this Court in Writ Petition No.17399 of 2019 (Usha Rani vs. State of U.P. and others), decided on 7.11.2019 as also the Government Order dated 03.02.2023.
Petitioner's claim for gratuity shall not be rejected on the ground that deceased has not filled "Option Form".
Order Date :- 7.4.2023
Deepak/
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!