Citation : 2023 Latest Caselaw 7012 ALL
Judgement Date : 3 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 5 Case :- WRIT - A No. - 2224 of 2023 Petitioner :- Bibban Devi Mishra Respondent :- State Of U.P. Thru. Addl. Chief Secy. Medical Edu. Ayush Anubhag Lko. And 5 Others Counsel for Petitioner :- Satendra Nath Rai 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 01.04.2022 whereby claim of petitioner?s husband for service benefit for the purpose of pension is rejected by the respondents and for a mandamus commanding the respondents to pay post retiral dues and pensionary benefits to petitioner by counting ad-hoc services rendered by her husband Dr. Shrawan Kumar Mishra, in the department.
The petitioner?s husband late Dr. Shrawan Kumar Mishra was appointed on the post of Medical Officer on adhoc basis on 28.02.1992 and his services were regularized on 16.03.2005. The petitioner?s husband late Dr. Shrawan Kumar Mishra has retired on 31.08.2013. Her husband expired on 07.12.2016.
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 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 and impugned order dated 01.04.2021 is set aside.
However, subject to verification of dates given by petitioner by the department, the petitioner shall be entitled to past pensionary benefits for last three years only.
Order Date :- 3.3.2023
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!