Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atmaram vs State Of U.P. Thru. Prin. Secy ...
2023 Latest Caselaw 22239 ALL

Citation : 2023 Latest Caselaw 22239 ALL
Judgement Date : 17 August, 2023

Allahabad High Court
Atmaram vs State Of U.P. Thru. Prin. Secy ... on 17 August, 2023
Bench: Manish Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:54429
 
Court No. - 20
 

 
Case :- WRIT - A No. - 6009 of 2023
 

 
Petitioner :- Atmaram
 
Respondent :- State Of U.P. Thru. Prin. Secy Medical Health And Family Welfare Civil Sectt. Lko And 3 Others
 
Counsel for Petitioner :- Farooqahmad,Rahmatullah Khan
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Manish Mathur,J.

1. Heard learned counsel for petitioner and learned State Counsel for opposite parties.

2. Petition has been filed seeking a direction to opposite parties to grant one annual increment to which the petitioner has earned by rendering services from Ist July 2021 till 30th June 2022 whereafter he superannuated and became entitled for the increment with effect from Ist July, 2022.

3. Learned counsel has placed reliance on judgment rendered by this court in the case of P.P. Pandey versus State of U.P. and others,writ petition No. 18375 (S/S) of 2020 which has been followed by another coordinate Bench of this Court in the case of Nand Vijay Singh and others versus Union of India and other, Writ A No. 13299 of 2020 which has been quoted with approval by the Supreme Court in the case of The Director (Admn. and HR) KPTCL & others versus C.P. Mundinamani and others reported in 2023 Live Law (SC) 296.

4. Learned State Counsel also does not dispute the fact that petitioner is squarely covered by the aforesaid judgment.

5. Considering the said factors, a writ in the nature of Mandamus is issued commanding the opposite parties to grant benefit of judgment rendered by this Court in the case of P.P. Pandey (supra) with regard to grant of one annual increment to which he had become admissible on Ist July, 2022.

6. Resultantly, the petition succeeds and is allowed at the admission stage itself. Parties to bear their own cost.

Order Date :- 17.8.2023

Subodh/-

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter