Citation : 2023 Latest Caselaw 5683 ALL
Judgement Date : 21 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 22 Case :- WRIT - A No. - 20337 of 2016 Petitioner :- Ajanti Lal Respondent :- State Of U.P. Thru. Prin. Secy. Home Govt. Of U.P. And Ors. Counsel for Petitioner :- Dinesh Chandra Tewari Counsel for Respondent :- C.S.C. Hon'ble Brij Raj Singh,J.
Heard learned counsel for the petitioner and Ms. Pratibha Singh learned Standing Counsel for the respondents.
By this writ petition, the petitioner have prayed for the following reliefs:
"(i) To issue a suitable writ, order or direction in the nature of certiorari to quash the impugned order dated 27.09.2010 passed by opposite party no.3 as contained in Annexure no.1 to this writ petition.
(ii) To issue a suitable writ, order or direction in the nature of mandamus commanding the opposite parties especially opposite party no.3 to make the payment of arrears of salary to the petitioner for dismissal period i.e. 23.08.1973 to 18.09.2010 in the interest of justice."
Earlier, the Petitioner filed Writ Petition No.4967 (S/S) of 2009 which was disposed of in terms of the judgments passed in Writ Petition No.46061 of 1993 decided on 26.09.1997 ; Writ Petition No.1075 (S/S) of 2007 decided on 14.02.2007 and the Court passed the order that the case of the petitioners were also at par with the aforesaid case, therefore, removal order of the petitioner was quashed vide order dated 20.08.2009.
In pursuance of the aforesaid judgment dated 20.08.2009, the order dated 27.09.2010 was passed, which is challenged in the present petition. The Petitioners were reinstated in service in pursuance of the aforesaid orders. However, the back wages from 23.08.1973 to 18.09.2010 was not given. However, the other pensionary benefits was released in favour of the Petitioners. Learned counsel for the Petitioners has filed the present petition praying that the respondents has committed gross error by not providing the salary for the period 1973 to 2010. He has relied upon various judgments passed in Writ Petition No.42049 of 2006 dated 30.08.2013; Writ Petition No.1227 (S/S) of 2009 dated 24.02.2009 and judgment passed in Special Appeal (Defective) No.528 of 2009 in which identical issues have been decided and the Court has held that the Petitioners were entitled for the entire salary.
Learned counsel for the petitioner also submitted that it is also a case of revolt of PAC and the similarly situate persons were granted the said benefit by the aforesaid judgments which have been upheld by the Division Bench in Special Appeal (D) No.528 of 2009. He has further invited attention of this Court towards Special Leave to Appeal (Civil) No.15220 of 2012 preferred by the State and the same was dismissed by the Apex Court on 28.10.2013 and review petition filed was also dismissed on 09.10.2014.
On the other hand, learned Standing Counsel for the respondents has submitted that since the petitioner had not worked, he is not entitled for the salary. He has placed reliance upon a judgment of the Apex Court passed in Civil Appeal No.2816 of 2007 dated 17.12.2009 which is evident that the back wages awarded to the petitioner was not paid because there was no direction to pay back wages and the respondents had also conceded before the Court for not claiming back wages.
In the present case, the latest judgment has been produced by the petitioner passed in Writ Petition No.42049 of 2006 dated 30.08.2013; Writ Petition No.1227 (S/S) of 2009 dated 24.02.2009 and judgment passed in Special Appeal (Defective) No.528 of 2009 thereafter SLP (Civil ) No.15220 of 2012 preferred by State was also dismissed on 09.10.2014. The case of petitioner is at par as the Special leave petition was dismissed and review petition was also dismissed therefore, the petitioner is also entitled for benefits as provided by the aforesaid judgment passed by this Court. In my opinion, the matter requires reconsideration.
Accordingly, the order dated 27.09.2010 passed by respondent no. 3 is quashed. The writ petition is allowed. The respondent no.3 is directed to take fresh decision by granting the benefit of judgment of Writ Petition No.42049 (S/S) 2006.
Order Date :- 21.2.2023
dk/
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!