Citation : 2022 Latest Caselaw 267 UK
Judgement Date : 17 February, 2022
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
WPSS No. 285 of 2022
Hon'ble Sharad Kumar Sharma, J.
(Via Video Conferencing)
Mr. K.K. Harbola, Advocate, for the petitioner.
Mr. V.S. Rawat, Brief Holder, for the State of Uttarakhand.
Mr. B.S. Bisht, Advocate, for respondent No.2.
With the consent of the learned counsel for the parties, the Writ Petition is being disposed of finally.
The brief facts of the case are that the petitioner has contended in the Writ Petition that the petitioner had retired from the services of the respondents as Daftaree on 31st December, 2020, from the office of respondent No. 2. But despite of the fact that the respondents vide their letter No. 340/CR No. 284 dated 19th May, 2021, have sanctioned the gratuity amount, as well as the leave encashment amounting to Rs.7,35,521/- and 4,45,770/- respectively, but the same has not yet been remitted to the petitioner, though he has represented his claim before the respondents on a number of occasions, including the submission of the representation on 24th January, 2022. The details of the amount claimed by the petitioner has been given in para 7 of the Writ Petition, which is extracted hereunder :-
A. Leave Encashment (300 Rs.4,45,770/- (approx.)
days) (sanctioned but not paid)
B. Gratuity Rs.7,35,521/- (approx.)
(sanctioned but not paid)
Total Amount Rs.11,81,291 (Approx.)
The learned counsel for the petitioner submits that this issue stands covered by the judgment of the Division Bench dated 30th November, 2015, rendered in Writ Petition (S/B) No. 494 of 2015, Lalita Prasad Tewari Vs. Uttarakhand Payjal Sansadhan Vikas Evam Nirrman Nigam, whereby, certain time frame has been laid down by the Division Bench for the purposes of remittance of the retiral benefits under the different heads as given in the said judgment, which was later on followed by this Court also in Writ Petition (S/S) No. 73 of 2019, Kailash Chandra Naudiyal Vs. State of Uttarakhand and another, as decided on 10th January, 2019.
Owing to the aforesaid fact, which stands admitted by the respondents, that since the amount stands sanctioned, hence, there is no impediment as such in remittance of the same, the Writ Petition would stand disposed of in terms of the judgment dated 10th January, 2019, as rendered in Writ Petition (S/S) No. 73 of 2019, and the amount as detailed in para 7 of the Writ Petition under the various heads would be ensured to be remitted to the petitioner within the time schedule as provided by the judgment dated 30th November, 2015, rendered in Writ Petition (S/B) No. 494 of 2015, Lalita Prasad Tewari Vs. Uttarakhand Payjal Sansadhan Vikas Evam Nirrman Nigam Subject to the aforesaid observations, the Writ Petition stands disposed of.
(Sharad Kumar Sharma, J.) Dated 17.02.2022 Shiv
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!