Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradeep Kumar vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 22025 ALL

Citation : 2023 Latest Caselaw 22025 ALL
Judgement Date : 16 August, 2023

Allahabad High Court
Pradeep Kumar vs State Of U.P. Thru. Prin. Secy. ... on 16 August, 2023
Bench: Manish Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:53992
 
Court No. - 20
 

 
Case :- WRIT - A No. - 5963 of 2023
 

 
Petitioner :- Pradeep Kumar
 
Respondent :- State Of U.P. Thru. Prin. Secy. Co-Operative Deptt. Lko. And 2 Others
 
Counsel for Petitioner :- Manish Mani Sharma
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Manish Mathur,J.

1. Heard learned counsel for petitioner and learned State Counsel appearing on behalf of opposite parties.

2. Petition has been filed seeking a direction to opposite parties for payment of pension alongwith arrears with effect from November, 2021.

3. It has been submitted that after superannuation from service on 31.01.2018, petitioner was being paid pension according to the provisions of U.P. Cooperative Societies Act, 1965 but the same was stopped without any order for the same. It is submitted that since petitioner is entitled for pensionary benefits in terms of service conditions, the same cannot be stopped otherwise than in accordance with law.

4. Learned State counsel on the basis of instructions submits that pension could not be paid to petitioner due to paucity of funds.

5. Learned State counsel has placed reliance on written instructions dated 24.07.2023, a copy of which is taken on record to submit that lack of funds with the Cooperative Department is on account of the fact that State Government has restrained the department from adopting any coercive measures with regard to recovery of loans below Rs.1,00,000/-(Rupees One Lakh) on account of Welfare Schemes of the State Government and therefore since coercive tactics could not be adopted by Cooperative Department, recovery could not be effective resulting in paucity of funds with the department and consequently pensionary benefits could not be made available to the employees of the department.

6. The controversy, it appears has already been decided by this Court in the case of Sushil Kumar Saraswat and 5 others versus State of U.P. & Ors. passed in Writ A No.3052 of 2022 whereby this Court in judgment and order date 03.02.2023 has rejected the ground for stoppage of pension and direction has been issued to the State Government to pass necessary orders for sanctioning/ grant to the Registrar -cum -Commissioner, Cooperative, Lucknow to ensure payment of pension to petitioner of said petition and other similarly situated retired persons including arrears.

7. It also appears from the aforesaid order that directions have been issued for making payment of pensionary benefits including arrears to all the retired persons of the department. It is admitted that after passing of the order dated 03.02.2023, grant was sanctioned in terms of directions issued and pensionary benefits were made available to all persons who approached this Court.

8. Since the order dated 03.02.2023 specifically issues a direction to the opposite parties therein for payment of pension alongwith arrears to all similarly situated retired persons, there was no occasion for the opposite parties to have denied pensionary benefits to petitioner and to have made available the said benefits only to those persons who approached this Court. Such a conduct by opposite parties cannot be appreciated particularly in view of specific directions issued by this Court vide order dated 03.02.2023. Opposite party no.2 i.e. Registrar cum Commissioner, Co-operative Societies, Lucknow is directed to adhere the directions issued by this Court in the case of Sushil Kumar Saraswat (supra) with regard to payment of pensionary benefits to all similarly situated retired employees of the department.

9. In view of aforesaid, a writ in the nature of mandamus is issued commanding the opposite party no.2 to make payment of pensionary benefits dues to petitioner alongwith arrears with effect from November, 2021 alongwith continuous monthly payment of same.

10. Since the ground for withholding payment of pensionary benefits of petitioner is not found to be either in accordance with law nor with Article 21 of the Constitution of India, it is directed that petitioner shall be entitled to payment of interest @ 6% per annum from the date it was due till the date of actual payment.

11. From the written instructions, it is evident that paucity of funds with Cooperative Department is on account of directions issued by the State restraining the Cooperative Department from effecting any coercive measures regarding recovery of loans. Since paucity of funds with department is being alluded to directions issued by the State Government, it is provided that opposite party no.2 may seek sanctioning of grant by the State Government to the Cooperative Department for reimbursement of payments made to the petitioner as also per directions issued in Sushil Kumar Saraswat (supra).

12. Petition, as such, stands allowed.

Order Date :- 16.8.2023

prabhat

 

 

 
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