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

Sanket Behari Pandey vs State Of U.P. Thru Prin.Secy. ...
2023 Latest Caselaw 5373 ALL

Citation : 2023 Latest Caselaw 5373 ALL
Judgement Date : 17 February, 2023

Allahabad High Court
Sanket Behari Pandey vs State Of U.P. Thru Prin.Secy. ... on 17 February, 2023
Bench: Vivek Chaudhary



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 4
 

 
Case :- WRIT - A No. - 11460 of 2020
 
Petitioner :- Sanket Behari Pandey
 
Respondent :- State Of U.P. Thru Prin.Secy. P.W.D. Lucknow And Ors.
 
Counsel for Petitioner :- Yogendra Kumar Mishra
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vivek Chaudhary,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the State.

Present writ petition is filed by the petitioner challenging the order dated 5.3.2019 whereby claim of the petitioner with regard to computation of the period of service rendered by him since 1989 on work charge basis and payment of his retiral dues is rejected.

The petitioner was appointed on work charge basis on 1.7.1989 and his services were regularized on 18.3.2011. The petitioner has retired on 31.7.2018.

Similar controversy has already been adjudicated by this Court by means of judgment and order dated 17.2.2023 passed in a bunch of writ petitions, leading one is Writ-A No.8968 of 2022, wherein issue relating to interpretation and application of Section 2 of the Act of 2021 for counting qualifying service for the purpose of pension with regard to work charge employees has been dealt with in detail by this Court. Relevant portion of the said judgment reads:

"..12. In the light of aforesaid, since Section 2 of the Act of 2021 also suffers from the vice pointed out by the Supreme Court in the case of Prem Singh (supra), hence, to be brought out of arbitrariness, it is read down and services rendered on temporary or permanent post is read as services rendered by a government employee, be it of temporary or permanent nature. Therefore, it is held that the petitioners are also entitled for the benefit of the judgment of Prem Singh (supra). All the impugned orders are set aside.

....

22. In the aforesaid facts and circumstances of the case, all the orders impugned in the writ petitions are passed either on the ground that they are covered by the Ordinance/Act of 2021 or they were not party in case of Prem Singh (supra) or without considering the judgment of Prem Singh (supra) and hence, the same are squarely covered by the finding given above. Therefore, the impugned orders cannot stand and are set aside. However, petitioners shall be entitled to past pensionary benefits for last three years only.

23. All the writ petitions are allowed."

Since grievance of the petitioner in the present petition is similar to one which has already been adjudicated by this Court in the aforesaid case, the benefit of the aforesaid judgment and order dated 17.2.2023 shall also be made available to the present petitioner in the same terms.

Accordingly, the writ petition is allowed and the impugned order dated 5.3.2019 is set aside. However, petitioner shall be entitled to past pensionary benefits for last three years only.

.

[Vivek Chaudhary,J.]

Order Date :- 17.2.2023

Sachin

 

 

 
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