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 1, Cited by 1]

Delhi High Court

Rahul Kumar Mishra & Ors. vs Union Of India & Ors. on 25 March, 2021

Author: Manmohan

Bench: Manmohan, Asha Menon

                                                                                                         #30
                          $~
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          +      W.P.(C) 4004/2021
                                 RAHUL KUMAR MISHRA & ORS. ..... Petitioners
                                             Through  Ms. Pallavi Awasthi, Advocate


                                                    Versus


                                  UNION OF INDIA & ORS.          ..... Respondents
                                                Through          Mr. Jivesh Tiwari, Sr. Panel Counsel
                                                                 (UOI) with Mr. Vinod Tiwari, GP and
                                                                 Mr. Amit Acharya, Advocates


                          %                                       Date of Decision: 25th March, 2021
                          CORAM:
                          HON'BLE MR. JUSTICE MANMOHAN
                          HON'BLE MS. JUSTICE ASHA MENON
                                                      JUDGMENT

MANMOHAN, J (Oral):

CM APPL. 12083/2021
Exemption allowed, subject to all just exceptions. Accordingly, present application stands disposed of. W.P.(C) 4004/2021
1. Learned counsel for the petitioners state that the petitioners in these petitions claim to be similarly placed to the petitioners in Brijlal Kumar v.

Union of India and others connected petitions 2020 SCC OnLine Del 1477 Signature Not Verified Digitally Signed W.P.(C) 4004/2021 Page 1 of 3 By:MANJEET KAUR Signing Date:26.03.2021 17:52:00 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 pro rata pension.

2. Learned counsel for the petitioners, on enquiry, state that the requisite No Objection Certificates (NOCs) had been given.

3. Learned counsel for the respondents fairly state that subject to the right to verification and the right of appeal to the Supreme Court against the judgment in Brijlal Kumar (supra) being saved, the petition be disposed of.

4. Accordingly, the petition is disposed of directing the respondents Indian Air Force that within twelve weeks herefrom, if they find the petitioners to be similarly placed as the petitioners in Govind Kumar Srivastava (supra) and Brijlal Kumar (supra) and other connected petitions supra, to grant them 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 petitioners. However, if on verification it is found that the petitioners, for any reason, are 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 petitioners, not so found entitled, the reasons in writing thereof and in which event, the petitioners 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 petitioners within a week.

Signature Not Verified Digitally Signed W.P.(C) 4004/2021 Page 2 of 3 By:MANJEET KAUR Signing Date:26.03.2021 17:52:00

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 ASHA MENON, J MARCH 25, 2021 rn Signature Not Verified Digitally Signed W.P.(C) 4004/2021 Page 3 of 3 By:MANJEET KAUR Signing Date:26.03.2021 17:52:00