Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajeshwari Devi vs State Of U.P. Thru. Addl. Chief Secy. ...
2024 Latest Caselaw 20267 ALL

Citation : 2024 Latest Caselaw 20267 ALL
Judgement Date : 31 May, 2024

Allahabad High Court

Rajeshwari Devi vs State Of U.P. Thru. Addl. Chief Secy. ... on 31 May, 2024

Author: Abdul Moin

Bench: Abdul Moin





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2024:AHC-LKO:41783
 
Court No. - 6
 

 
Case :- WRIT - A No. - 4507 of 2024
 

 
Petitioner :- Rajeshwari Devi
 
Respondent :- State Of U.P. Thru. Addl. Chief Secy. Revenue Deptt. U.P. Lko. And 2 Others
 
Counsel for Petitioner :- Anil Kumar Pandey
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Abdul Moin,J.
 

1. Heard.

2. Instant petition has been filed praying for a mandamus commanding the respondents to revise the pension of the petitioner after re-fixing the same w.e.f. 05.06.1986 with all consequential benefits including grant of time bound grades/scales and the benefit of the ACP scheme as well as to pay the arrears of salary of her husband to the petitioner w.e.f. the date of order of the Writ Court dated 29.05.2012 and other attendant benefits.

3. Learned counsel for the petitioner contends that this aspect of the matter has been considered by this Court while passing the judgment and order dated 22.04.2024 in Writ-A No.1367 of 2022 in re: Deependra Prakash Tiwari vs. State of U.P. and others. It is prayed that the respondents be directed to decide the claim of the petitioner keeping in view the judgment of this Courrt passed in the case of Deependra Prakash Tiwari (supra) within specified time.

4. To the said prayer, learned Standing Counsel has no objection.

5. Accordingly, keeping in view the aforesaid fact, the writ petition is disposed of with a direction to the competent authority who is said to be the District Magistrate, Sultanpur i.e. respondent no.3 to consider the grievance of the petitioner which would be raised by the petitioner by filing a detailed representation within a period of two weeks from today. In case such a representation is filed within the time specified then the respondent no.3 shall proceed to consider the same keeping in view the judgment of this Court passed in the case of Deependra Prakash Tiwari (supra) within a further period of six weeks from the date of filing of the representation along with certified copy of this order.

Order Date :- 31.5.2024

A. Katiyar

 

 

 
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