Citation : 2023 Latest Caselaw 6222 ALL
Judgement Date : 27 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 5 Case :- WRIT - A No. - 1814 of 2023 Petitioner :- Lalta Prasad Tiwari Respondent :- State Of U.P. Thru. Secy. Public Works Deptt., Lko. And 3 Others Counsel for Petitioner :- Shobh Nath Pandey 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 9.12.2020 whereby claim of the petitioner with regard to computation of the period of service rendered by him since 1984 on work charge basis and payment of his retiral dues is rejected on the ground that as per the Ordinance issued on 5.3.2021, case of the petitioner is not covered.
The petitioner was appointed on the post of Mate on work charge basis on 2.1.1984 and his services were regularized on 1.1.2011. The petitioner has retired on 30.6.2016.
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. Thus, the impugned order cannot stand as the petitioner is held entitled for counting of services rendered by him prior to his regularization, subject to verification of dates given by the petitioner by the department.
Accordingly, the writ petition is allowed and the impugned order dated 9.12.2020 is set aside. However, petitioner shall be entitled to past pensionary benefits for last three years only expeditiously.
.
[Vivek Chaudhary,J.]
Order Date :- 27.2.2023
Sachin
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!