Citation : 2024 Latest Caselaw 19960 ALL
Judgement Date : 30 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2024:AHC-LKO:41175 Court No. - 6 Case :- WRIT - A No. - 4324 of 2024 Petitioner :- Rajesh Kumar Srivastava Respondent :- State Of U.P. Thru. Addl. Chief Secy. ( Deptt. Of Finance) Lko. And 3 Others Counsel for Petitioner :- Bhavesh Chandel,Abhishek Upadhyay,Sachin Upadhyay,Shivendra S Singh Rathore Counsel for Respondent :- C.S.C. Hon'ble Abdul Moin,J.
Heard learned counsel for the petitioner and Sri Uttam Kumar Srivastava, learned Standing counsel appearing on behalf of the State-respondents.
With the consent of learned counsel for the parties, the instant writ petition is being finally decided.
Instant writ petition has been filed praying for the following main reliefs:-
"(a) Issue a writ, order or direction in the nature of certiorari quashing the impugned order dated 07.06.2022 passed by the respondent no. 3 and its consequential recovery from the amount of gratuity which is annexed herewith as Annexures No. 1 to the writ petition passed by the respondent no. 3.
(b) Issue a writ, order or direction in the nature of mandamus directing the respondents to refund the entire amount of Rs. 9,38,829/- (Nine Lakh Thirth Eight thousand Eight Hundred Twenty Nine only) deducted from the amount of gratuity in pursuance to the impugned orders."
There is consensus at bar that the matter in issue is squarely covered by the judgment of this Court passed in Writ-A No. 24464 of 2021 in re: Hari Ram Vs. State of U.P and Ors, decided on 14.02.2023, a copy of which has been filed as Annexure-7 to the writ petition.
Considering the aforesaid, the writ petition is allowed. The order impugned dated 07.06.2022, a copy of which is annexure 1 to the writ petition is quashed.
It is provided that the amount deducted by the respondents shall be refunded to the petitioner within a period of six weeks from today.
However, in case petitioner falls within the exception of State of Punjab and others Vs. Rafiq Masih (White Washer) and others, 2015 (4) SCC 334', the respondents shall pass a fresh order only after giving a notice and due opportunity of hearing to the petitioner. Such a notice may be given by the respondents, if so required, to the petitioner within a period of six weeks from the date of production of a certified copy of this order and the entire process shall also be completed within a further period of two months from the date of issuance of notice. In case such a notice is not issued to the petitioner within six weeks, respondents shall also pay the amount already deducted from the petitioner by means of the impugned orders.
Order Date :- 30.5.2024
Pachhere/-
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!