Citation : 2023 Latest Caselaw 26499 ALL
Judgement Date : 26 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:62331 Court No. - 8 Case :- WRIT - A No. - 7025 of 2023 Petitioner :- Prabhudayal Verma Respondent :- State Of U.P. Thru. Prin. Secy. Agriculture Lko. And 3 Others Counsel for Petitioner :- Rajendra Singh Kushwaha Counsel for Respondent :- C.S.C.,Rajeeva Kumar Sinha Hon'ble Pankaj Bhatia,J.
1. Contention of learned counsel for the petitioner is that despite admitting the amount payable to the petitioner towards gratuity, leave encashment and EPF, the same are not being paid. He places reliance on the judgment of this Court in the case of Gajraj Singh v. State of U.P. & Ors. (Writ Petition No.8015 (SS) of 2021) decided on 18.08.2021 whereby this Court after considering the similar issue had directed the payment of dues within three months and the contention of the respondent of lack of funds was repelled, as such, following the said judgment, the present petition is disposed off directing respondents to ensure payment of the retiral dues alongwith admissible interest to the petitioner within a period of three months from today.
2. The case of the petitioner with regard to claim of six month's salary shall also be considered and decided, and if he is entitled, the same shall also be paid.
3. This order has been passed in the presence of Shri Rajeev Kumar Sinha, learned counsel appearing for respondent nos.2 to 4.
Order Date :- 26.9.2023
VNP/-
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!