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

Krishna Nand Pandey vs Kisan Sahkari Chini Mill Limited ...
2023 Latest Caselaw 2354 ALL

Citation : 2023 Latest Caselaw 2354 ALL
Judgement Date : 23 January, 2023

Allahabad High Court
Krishna Nand Pandey vs Kisan Sahkari Chini Mill Limited ... on 23 January, 2023
Bench: Neeraj Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- WRIT - A No. - 1196 of 2023
 

 
Petitioner :- Krishna Nand Pandey
 
Respondent :- Kisan Sahkari Chini Mill Limited And 3 Others
 
Counsel for Petitioner :- Bhanu Pratap Singh
 
Counsel for Respondent :- C.S.C.,Ramakant Singh
 

 
Hon'ble Neeraj Tiwari,J.

Heard learned counsel for the petitioner and Sri Ramakant Singh, learned counsel for respondents.

Present petition has been filed seeking following relief:-

"i). Issue a writ, order or direction in the nature of mandamus commanding and directing to respondents to regularize the services of the petitioner (considering 38 years regular and continuous length of service) in the light of the order dated 13.12.2001, passed in (1) Civil Misc. Writ Petition No. 35188 of 1992, order dated 10.01.2002, passed in (2) Civil Misc. Writ Petition No. 1608 of 1992 and order dated 24.01.2003, passed in (3) Civil Misc. Writ Petition No. 2148 of 1992 which was affirmed by the Special Appeal Court in Bunch of Special Appeals bearing leading Special Appeal No.121 of 2002 vide order dated 10.03.2014 and which was affirmed by the Hon'ble Supreme Court in Special Leave Petition (c) No. S 24767-24774 of 2014 and recent judgment passed by this Hon'ble Court dated 15.12.2022 in Civil Misc. Writ Petition No. 17541 of 2022 quashing the impugned order dated 30.12.2021 has passed by respondent No. 3."

Learned counsel for the petitioner submitted that present controversy is squarely covered with the judgment and order dated 15.12.2022 passed by this Court in 17541 of 2002, therefore, this petition may also be disposed of on same terms with direction to respondent No. 1 to regularize the service of petitioner .

Learned counsel for respondents submitted that petitioner may be directed to file fresh representation before respondent No. 1 along with judgments. He further submitted that in case any such representation is filed, the same shall be considered and decided at the earliest.

In view of the facts and circumstances of the case, the writ petition is disposed of with liberty to petitioner to move fresh representation along with certified copy of this order as well as copy of order dated 15.12.2022 passed in 17541 of 2002 before respondent No. 1 within two weeks from today. In case any such representation is filed, respondent No. 1 is directed to decide the same in accordance with law as well as law laid down by this Court in in 17541 of 2002, maximum within a period of two months thereafter. In case, respondent No. 1 is of the opinion that present controversy is not covered with in 17541 of 2002, he shall pass reasoned order within the same time.

It is made clear that this Court has not adjudicated the case on merits. It is upon respondent No. 1 to pass order after considering the relevant Rules as well as facts of the case.

Order Date :- 23.1.2023

Sartaj

 

 

 
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