Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Allahabad High Court

Smt. Savita Sharma vs State Of U P And 6 Others on 26 March, 2021

Author: Salil Kumar Rai

Bench: Salil Kumar Rai





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 35
 

 
Case :- WRIT - A No. - 14704 of 2020
 

 
Petitioner :- Smt. Savita Sharma
 
Respondent :- State Of U P And 6 Others
 
Counsel for Petitioner :- Kamal Kumar Kesherwani
 
Counsel for Respondent :- C.S.C.,Bhola Nath Yadav
 

 
Hon'ble Salil Kumar Rai,J.
 

Supplementary affidavit and rejoinder affidavit filed by the petitioner are taken on record. Counter affidavit has been filed by Sri Bhola Nath Yadav on behalf of respondent No. 5.

Heard the counsel for the petitioner.

The present writ petition has been filed challenging the order dated 13.11.2020 passed by the District Basic Education Officer, District Saharanpur rejecting the claim of the petitioner for payment of the gratuity due to her husband.

The facts as stated in the writ petition are that the husband of the petitioner, namely, Naresh Chandra Sharma was appointed as Assistant Teacher on 16.7.1986 and died on 20.1.2014 while still in service. The date of birth of the husband of the petitioner as evident from the High School mark-sheet annexed with the supplementary affidavit was 22.7.1958. The petitioner applied for death-cum-gratuity benefit of her husband but the same has been denied on the ground that during his service, the husband of the petitioner had not opted for retirement at the age of 60 years and, therefore, under the relevant Government Orders, he was not entitled to gratuity.

The counter affidavit filed by the counsel for respondent no. 4 does not dispute the appointment of the husband of the petitioner, his date of birth and his date of death while still in service.

It is evident from the date of birth of the husband of the petitioner that if he had been alive, he would have retired in 2018 if he had opted for retirement at the age of 60 years.

The controversy involved in the present case has already been decided in Writ - A No. 17399 of 2019 (Usha Rani Vs. State of U.P. & 6 Others), Noor Jahan Vs. State of U.P. & 4 Others (Writ - A No. 40568 of 2016) and Smt. Ranjana Kakkad Vs. State of U.P. & Others reported in 2008, 10 ADJ, Page 63.

The present writ petition is squarely covered by the principle of law laid down in the aforesaid judgements.

The writ petition is allowed.

Consequently, the judgment and order dated 13.11.2020 passed by the District Basic Education Officer, District Saharanpur is, hereby, quashed.

The Additional Director (Treasury & Pension), Saharanpur Region, Saharanpur, the District Basic Education Officer, District Saharanpur and the Finance & Accounts Officer (Basic Education), District Saharanpur, i.e., respondent nos. 3, 5 and 6 are directed to compute the amount payable to the petitioner towards gratuity quantified in accordance with the relevant Government Orders and release the amount within a period of three months from the date a copy of this order is produced before them along with an interest at the rate of 8% per annum from the date of filing the application for gratuity till the amount is actually disbursed, ignoring the fact that the husband of the petitioner had not opted for retirement at the age of 60 years.

Order Date :- 26.3.2021 Anurag/-