Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kailash Rai vs Aryaka Akhoury, D.M.
2023 Latest Caselaw 28064 ALL

Citation : 2023 Latest Caselaw 28064 ALL
Judgement Date : 11 October, 2023

Allahabad High Court
Kailash Rai vs Aryaka Akhoury, D.M. on 11 October, 2023
Bench: Rohit Ranjan Agarwal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:195849
 

 
Court No. - 9
 

 
Case :- CONTEMPT APPLICATION (CIVIL) No. - 7471 of 2023
 

 
Applicant :- Kailash Rai
 
Opposite Party :- Aryaka Akhoury, D.M.
 
Counsel for Applicant :- Pavan Kumar Srivastava,Ajay Kumar Srivastava
 

 
Hon'ble Rohit Ranjan Agarwal,J.

The writ Court on 12.09.2022, while disposing of Writ-A No.11312 of 2022, had passed the following order:-

"It is submitted by learned counsel for the petitioners that the second promotional pay-scale was granted to the petitioners. However salary of the arrears from the date of grant of second promotional scale of pay till the date of retirement has not been released by the respondent authority. In the meantime, all the petitioners have retired from service and the petitioners have regularly approaching the respondent for release of arrears of pay-scale arising out of grant of second promotional pay-scale. The petitioners have already represented before the District Magistrate, Ghazipur by means of representation dated 6.12.2021, however till date no order has been passed on the aforesaid representation.

It is submitted by learned counsel for the petitioners that the grievance with regard to release of arrears of pay are required to be considered and decided in accordance with the judgment dated 28.9.2021 passed in Writ-A No.8058 of 2021 (Heeramani Dubey and 23 others Vs. State of U.P. and 4 others).

Learned Standing Counsel submits that the representation of the petitioners dated 6.12.2021 shall be decided by the District Magistrate, Ghazipur in accordance with law within a time frame fixed by this Court.

Considering the facts and circumstances of the case and submission advanced by learned counsel for the parties, it is hereby directed that the representation dated 6.12.2021 of the petitioners before the District Magistrate, Ghazipur, shall be accorded due consideration in accordance with law within a period of two months from the date of production of certified copy of this order.

It is hereby clarified that this Court has not considered the claim of the petitioners on merits and the authority concerned shall pass order in independent exercise of power without being influenced by the observation made by this Court in the present order.

With the aforesaid observation and direction, the writ petition is disposed of."

From the perusal of the aforesaid order, it is clear that a direction was issued to the District Magistrate to decide the representation of the applicant dated 06.12.2021.

Complying the order of the writ Court, the District Magistrate, on 30.11.2022, had decided the representation of the applicant, copy of which has been brought on record as Annexure-12 to the contempt application.

In view of the said fact as the order of the writ Court has been complied with and the representation of the applicant has been decided by the opposite party, present contempt application is rendered infructuous and the same stands dismissed.

However, it is open to the applicant to challenge the order passed by the opposite party before appropriate forum, if so advised.

Order Date :- 11.10.2023

SK Goswami

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter