Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivapati Ojha vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 5705 ALL

Citation : 2023 Latest Caselaw 5705 ALL
Judgement Date : 21 February, 2023

Allahabad High Court
Shivapati Ojha vs State Of U.P. Thru. Prin. Secy. ... on 21 February, 2023
Bench: Vivek Chaudhary



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 5
 

 
Case :- WRIT - A No. - 1500 of 2023
 

 
Petitioner :- Shivapati Ojha
 
Respondent :- State Of U.P. Thru. Prin. Secy. Revenue U.P. Civil Secrett. Lko. And 3 Others
 
Counsel for Petitioner :- Niranjan Singh
 
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 25.05.2021 whereby the respondents have denied the service benefits w.e.f. 01.08.1983 till 30.09.2019 for the purpose of pension, Gratuity, and other retiral benefits. The sole reason for refusing the benefit of pension to the petitioner in the impugned order dated 25.05.2022 is that regular service of the petitioner is only of four years and he is not entitled for counting of his earlier service for the purpose of pension as per the Uttar Pradesh Retirement Benefit Rule 1961 and Financial Handbook.

The petitioner was appointed on the post of Seasonal Collection Peon against a substantive post on 01.08.1983 and his services were regularized on 29.10.2016. The petitioner has retired on 31.8.2018.

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 adhoc employees has been dealt with in detail by this Court. Relevant portion of the said judgment reads:

"....21. Law regarding counting of the period of services rendered earlier as Seasonal Collection Peon/Collection Amin for calculation of post-retiral benefits is long settled by a large number of judgments. Suffice would be to refer to the judgment a Division Bench judgment of this Court in the case of Board of Revenue through its Chairman: The District Magistrate and UP-Zila Adhikari vs. Prasidh Narain Upadhyay, 2006 (5) AWC 5194 (DB). The said judgment is followed till date. Furthermore, Fundamental Rule 56 as it stood amended by the U.P. Amendment Act No. 24 of 1975 allows for retirement of a temporary employee and in clause (e) of the Fundamental Rule 56 it is provided that retiral benefits shall be made available to every employee who retires under this Rule. Even after the coming into force of the Act of 2021, since, their appointment is against a post, hence, they are squarely covered even by the original Section 2 of the Act of 2021. Further, in view of interpretation as given above to Section 2 of the Act of 2021 where it is held that the work on temporary or permanent post needs to be read as work taken from a person on a position, be it temporary or permanent, otherwise, it again would be hit by the judgment of the Supreme Court in case of Prem Singh (supra), thus, there can be no dispute that they are entitled for pension by counting in services rendered by them as non-regular employees.

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 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. Thus, the impugned order cannot stand as the petitioner is held entitled for counting of services rendered by him prior to his regularization.

Accordingly, the writ petition is allowed and the impugned order dated 25.05.2021 is hereby set aside. However, petitioner shall be entitled to past pensionary benefits for last three years only.

.

[Vivek Chaudhary J.]

Order Date :- 21.2.2023

-Amit K-

 

 

 
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