Allahabad High Court
Pushkar Singh Verma vs District Inspector Of Schools, Meerut ... on 14 July, 1999
Equivalent citations: 1999(3)AWC2622, (1999)3UPLBEC1728
Author: M. Katju
Bench: M. Katju
ORDER M. Katju, J.
1. The petitioner was working as ad hoc Principal of the institution in question when he retired. He has claimed salary and pension of Principal. This Court In Narbdeshwar Misra v. D.I.O.S., Deoria, 1982 UPLBEC 171. has held that the officiating Principal is entitled to the salary of Principal for which period he has officiated on the post of Principal.
2. Following this decision, this petition is allowed, It is held that the petitioner is entitled to the salary of Principal for the period for which he officiated on the post of Principal and the arrears of balance salary will be paid to him within two months of production of a certified copy of this order before the authority concerned. As regards the pension, since the same is paid on the basis of the salary last drawn at the time of retirement. I hold that the petitioner is entitled to the pension of Principal, if he retired on the post of officiating Principal.