Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shailendra Kumar Singh Tomar vs Shri K.K. Gupta,Regional Joint ...
2023 Latest Caselaw 23248 ALL

Citation : 2023 Latest Caselaw 23248 ALL
Judgement Date : 24 August, 2023

Allahabad High Court
Shailendra Kumar Singh Tomar vs Shri K.K. Gupta,Regional Joint ... on 24 August, 2023
Bench: Rohit Ranjan Agarwal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:171104
 
Court No. - 9
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 1950 of 2022
 

 
Applicant :- Shailendra Kumar Singh Tomar
 
Opposite Party :- Shri K.K. Gupta,Regional Joint Director
 
Counsel for Applicant :- Yogesh Kumar Saxena
 

 
Hon'ble Rohit Ranjan Agarwal,J.

List revised. No one is present on behalf of applicant to press the application. Learned Standing Counsel is present for the State.

The writ Court on 17.08.2021 while disposing of Writ-A No. 10285 of 2021 passed the following order:-

"Heard Shri Yogesh Kumar Saxena, learned counsel for the petitioner, Shri Suryabhan Singh, learned Standing Counsel for the respondent Nos. 1 to 3 and Shri Pankaj Kumar Singh, learned counsel for the respondent No. 4.

The present writ petition has been filed for a mandamus directing the respondents to pay arrears of salary from 2003 to 2010 forthwith.

Submission is that the petitioner was accorded compassionate employment on 13.6.2003 as Class-III employee. Finally, the dispute was resolved by the judgment and order dated 25.8.2009 passed by Co-ordinate Bench of this Court in leading Writ A No. 41848 of 2003 (Nitin Kumar Tripathi Vs. District Inspector of Schools, Kanpur Dehat and others) including two other writ petition i.e. Writ Petition Nos. 20537 of 2004 and 9771 of 2006 were also decided.

Aggrieved with the said judgment and order, an Special Appeal (Defective) No. 11 of 2010 (State of U.P. through Secretary, Education Dept. and others Vs. Shailendra Kumar Singh Tomar and another) was preferred and the prayer for interim relief was rejected by the Division Bench of this Court on 11.1.2010. Finally, the said special appeal came to be dismissed by the Division Bench of this Court by the judgement and order dated 12.10.2017.

Learned counsel for the petitioner in this backdrop states that admittedly the petitioner was accorded appointment under dying in harness rules. Challenge to the writ court order was also made by preferring special appeal. Furthermore, the special appeal was dismissed by Division Bench of this Court by the judgment and order dated 12.10.2017. He submits that admittedly in response to the writ court order, salary of the petitioner was ensured since 2010 but arrears of the salary has not been ensured.

Sofaras the challenge to the judgement and order passed by the Co-ordinate Bench has been approved by the Division Bench of this Court, therefore, direction may be issued for ensuring arrears of salary.

Per contra, learned Standing Counsel has vehemently opposed the writ petition and submitted that at this belated stage, the claim of the petitioner regarding arrears of salary cannot be ensured.

Heard rival submissions of the parties and perused the record.

Admittedly, the appointment of the petitioner has been made under Dying in Harness Rules in the year 2003 against a substantive post. Sofaras the challenge to the appointment and other issue is concerned, the same had already been kept at rest by the Division Bench of this Court by the judgement and order dated 12.10.2017.

In the facts and circumstances of the case, this Court is of the opinion that arrears of salary from 2003 to 2010 cannot be denied to the petitioner. No useful purpose would be served in keeping the writ petition pending consideration. Accordingly, the writ petition stands disposed of asking the Regional Joint Director, Kanpur Region, Kanpur to take final decision in the matter strictly in accordance with law within two months from the date of production of a copy of this order but certainly after bearing in mind the observation made herein above.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the petitioner alongwith a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.

The concerned Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing."

From perusal of the order, it is clear that a direction was issued to Regional Joint Director, Kanpur Region, Kanpur to take final decision in the matter.

Acting on the order of writ Court, opposite party passed an order and decided the claim and took final decision on 22.06.2022, copy of which has been brought on record as annexure-1 to compliance affidavit.

In view of said fact, as the order of writ Court has been complied with, the contempt application is rendered infructuous and the same stands dismissed.

Contempt notice stands discharged.

Order Date :- 24.8.2023

V.S.Singh

 

 

 
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