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

Dr. Binu Lata Mishra vs State Of U.P. And 3 Others
2023 Latest Caselaw 1453 ALL

Citation : 2023 Latest Caselaw 1453 ALL
Judgement Date : 13 January, 2023

Allahabad High Court
Dr. Binu Lata Mishra vs State Of U.P. And 3 Others on 13 January, 2023
Bench: Neeraj Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- WRIT - A No. - 21604 of 2022
 

 
Petitioner :- Dr. Binu Lata Mishra
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Yogesh Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Neeraj Tiwari,J.

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

Present petition has been filed with the following prayer:

"Issue a writ, order or direction in the nature of Mandamus directing the respondent no. 1 to grant pension and other terminal benefits of petitioner by counting his services from date of his initial appointment from the state i.e. from 18.6.1988 withing stipulated period."

Learned counsel for the petitioner submitted that petitioner was appointed as Medical Officer on ad hoc basis on 18.6.1988 in State Aayurveda and Yunani Health Service, U.P. Services. Services of petitioner was duly covered under the U.P. Regularization of Ad hoc Appointment (Post within the purview of Public Service Commission), Rules 1979 (hereinafter referred to as Rules, 1979). He next submitted that petitioner acquired right of regularization after three years from his initial appointment, but due to laches on the part of respondents, he could not regularize after three years. He further submitted that lastly he regularized on 16.3.2005 and superannuated on 31.10.2021. While calculating the post retiral benefits, services of petitioner during ad hoc period was not counted for which he has moved several representation and ultimately filed the present petition.

Case was heard on 13.10.2020, Court has passed the following order:-

"Learned Standing Counsel to obtain instructions as to whether the case of the petitioner is covered by the judgment rendered by this Court on 23.01.2019 in Writ A No. 22833 of 2018 (Dr. Ravindra Kumar and Others Vs. State of U.P. and Others) along with the companion writ petitions.

Put up this case on 11.12.2020 in the list of fresh cases."

Ms. Neetu Singh, learned Brief Holder has fairly submitted before the Court that case of petitioner is squarely covered by the judgment and order of this Court dated 23.1.2019 in the matter of Dr. Ravindra Kumar and 8 others vs. State of U.P. and others passed in Writ-A No.22833 of 2018 alongwith connected matters.

I have perused the record as well as judgments. The very same issue was decided by this Court in Writ-A No.22833 of 2018 and also affirmed by Apex Court in Special Leave Petition No. 33111 of 2017 (State of U.P. and others Vs. Dr. Mayank Shekhar Upadhyay) vide order dated 9.3.2018.

Therefore, under such facts and circumstances, the writ petition is disposed of in terms of order dated 23.1.2019 passed in Writ-A No.22833 of 2018 alongwith connected matters.

Respondents are directed to recalculate the post retiral benefits of petitioner including pension etc. after counting his service from the date of his initial appointment and pay the same preferably within three months from the date of submission of certified copy of this order.

Order Date :- 13.1.2023

Junaid

 

 

 
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