Citation : 2023 Latest Caselaw 6555 ALL
Judgement Date : 1 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 5 Case :- WRIT - A No. - 3206 of 2022 Petitioner :- Mahesh Chandra Batra Respondent :- State Of U.P Thru. Addl.Chief Secy. Vocational And Educational Skill Development Lko. And Another Counsel for Petitioner :- Abhishek Dwivedi,Pradeep Chandola 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 for a mandamus commanding the respondents to pay all post retiral dues including pension, computation of pension, gratuity etc.
The petitioner was appointed on the post of Instructor (Draftsman) on adhoc basis on 06.03.1981. The petitioner has retired from services on 31.12.2017 after attaining the age of superannuation.
It is sad to note that petitioner's services were never regularized despite his having spent the entire working life with the department. During his service period, petitioner was also provided selection grade, first promotional pay scale, second promotional pay scale and other benefits as provided to regular employees. Thus, for all practical purposes, petitioner was treated as regular employee.
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:
"..19. The very initial appointment letters show that petitioners were appointed against substantive posts on adhoc basis. Since their appointment is against a substantive post, hence, they are squarely covered even by Section 2 of the Act of 2021 as it stands. Further, in view of interpretation as given above to Section 2 of the Act of 2021 and it is held that the services performed in temporary or permanent nature need to be counted for pensionary purposes, 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 all the petitioners are are entitled for counting of services rendered by them as ad-hoc employees for pensionary purposes.
In view of above, 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.
Accordingly, the writ petition is allowed. However, petitioner shall be entitled to past pensionary benefits for last three years only.
Order Date :- 1.3.2023
Arti/-
[Vivek Chaudhary,J.]
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!