Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Qayamuddin Ahmad vs State Of U.P. And 3 Others
2024 Latest Caselaw 37701 ALL

Citation : 2024 Latest Caselaw 37701 ALL
Judgement Date : 14 November, 2024

Allahabad High Court

Qayamuddin Ahmad vs State Of U.P. And 3 Others on 14 November, 2024

Author: Neeraj Tiwari

Bench: Neeraj Tiwari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:182237
 

 
Court No. - 7
 

 
Case :- WRIT - A No. - 18231 of 2023
 

 
Petitioner :- Qayamuddin Ahmad
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Azad Khan
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Neeraj Tiwari,J.
 

1. Heard learned counsel for petitioner and Sri S.K. Pal, learned Additional Chief Standing Counsel for State-respondents.

2. It is undisputed between the parties that present controversy went up to Supreme Court and set at rest in judgment dated 19.05.2023 passed in Special Leave Petition (C) No. 4722 of 2021 (Union of India & Anr. Vs. M. Siddaraj). Complying the order of Apex Court, State Government has issued order dated 12.06.2024 extending relief so prayed to all concerned employees.

3. Under such facts, writ petition is disposed of in terms of Government Order dated 12.06.2024.

4. Concerned-Respondent is directed to extend the benefits of Government Order dated 12.06.2024 to the petitioner, maximum within a period of two months from the date of production of certified copy of this order.

Order Date :- 14.11.2024

Sartaj

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter