Citation : 2021 Latest Caselaw 3636 Del
Judgement Date : 24 December, 2021
$~76
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 24th December, 2021
+ W.P.(C) 15129/2021
SHANKAR RAJAN, EX SGT 651551 ..... Petitioner
Through: Ms.Pallavi Awasthi &
Mr.Divyansh Handa, Advs.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Aditya Dewan, & Mr. Sahil
Chandra, Advs.
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MR. JUSTICE NAVIN CHAWLA
MANMOHAN, J. (Oral)
CM APPL. 47666/2021 (Exemption)
Exemption allowed, subject to all just exceptions. Accordingly, the application stands disposed of.
W.P.(C) 15129/2021
1. Learned counsel for the petitioner states that the petitioner in this petition claim to be similarly placed to the petitioners in Brijlal Kumar v. Union of India and others connected petitions 2020 SCC OnLine Del 1477 and the petitioners in Govind Kumar Srivastava v. Union of India 2019 SCC OnLine Del 6425 (DB) [against which Special Leave Petition (Civil) No. 8813/2019 has been dismissed on 26th April, 2019] and seeks the same relief as claimed therein i.e. of
Signature Not Verified Digitally Signed By:KRISHNA BHOJ
Signing Date:28.12.2021 17:56:57 pro rata pension.
2. Learned counsel for the petitioner, on enquiry, states that the requisite No Objection Certificates (NOCs) had been given.
3. Learned counsel for the respondents prays for some time to obtain instructions. However, as a large number of similar writ petitions have already been disposed of, this Court finds no purpose in adjourning the matter.
4. Accordingly, the petition is disposed of directing the respondents - Indian Air Force that within twelve weeks herefrom, if they find the petitioner to be similarly placed as the petitioners in Govind Kumar Srivastava (supra) and Brijlal Kumar (supra) and other connected petitions supra, to grant him the same relief as granted in those petitions i.e. by payment of arrears of pro rata pension from the date of discharge till the date of payment and in future to continue to pay pro rata pension to the petitioner. However, if on verification it is found that the petitioner, for any reason, is not entitled to pro rata pension for reasons other than those stated in the judgments in Govind Kumar Srivastava (supra) and Brijlal Kumar (supra) and other connected petitions supra being in personam, the respondents, within the said twelve weeks, shall communicate to the petitioner, not so found entitled, the reasons in writing thereof and in which event, the petitioner shall be entitled to take further remedies there against. Needless to state that if any documents are asked for by the respondents, the same shall be furnished by the petitioner within a week.
Signature Not Verified Digitally Signed By:KRISHNA BHOJ
Signing Date:28.12.2021 17:56:57
5. If the arrears of pro rata pension are not paid within twelve weeks, the same shall also incur interest thereon @ 7% per annum from the expiry of twelve weeks till the date of payment.
MANMOHAN, J
NAVIN CHAWLA, J
DECEMBER 24, 2021/rv
Signature Not Verified Digitally Signed By:KRISHNA BHOJ
Signing Date:28.12.2021 17:56:57
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!