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 0, Cited by 0]

Allahabad High Court

Daya Shankar Tiwari vs State Of U.P. And 4 Others on 18 February, 2020

Author: Manoj Kumar Gupta

Bench: Manoj Kumar Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 59
 

 
Case :- WRIT - A No. - 2694 of 2020
 

 
Petitioner :- Daya Shankar Tiwari
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Hari Mohan Srivastava,Neeraj Srivastava
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Manoj Kumar Gupta,J.
 

The petitioner had retired from the post of Lekhpal on 31.8.2017. He is not being given the benefit of new pension scheme as according to the respondents, he had not completed the requisite period of qualifying service. The admitted fact is that the initial appointment of the petitioner in 1979 was on substantive post of Lekhpal as per the provisions of Lekhpal Service Rules, 1958. However, he was not having training from Lekhpal Training School and was, thus, being treated as untrained Lekhpal. The Board of Revenue issued an order dated 29th March, 2006 whereunder, untrained Lekhpals who had completed ten years of satisfactory service, were entitled to undergo three months training at the Lekhpal Training School.

The case of the petitioner is that he had completed the training successfully followed by order of regularisation of his service. The grievance is that the services rendered by the petitioner prior to his regularisation is not being counted, but which if counted, would entitle him to the benefit of new pension scheme.

Learned counsel for the petitioner has placed reliance on a judgment by Co-ordinate Bench of this Court in Writ-A No. 57515 of 2016 Ram Narayan RamVs State of U.P. And others in support of his contention wherein it was held that the services rendered by a temporary untrained Lekhpal followed by regularisation of service, would be entitle him to the benefit of services rendered prior to his regularisation. It is urged that the respondents be directed to consider his claim in the light of the said judgment.

Learned Standing Counsel states that the claim shall be considered expeditiously.

Accordingly, the petition is disposed of with liberty to the petitioner to file a fresh representation along with certified copy of this order before the respondent no.4, who shall in that event, proceed to decide the claim of the petitioner in the light of the law laid down by this Court in Ram Narayan Ram (supra) expeditiously, preferably within a period of twelve weeks from the date of receipt of certified copy of this order.

The petition stands disposed of accordingly.

(Manoj Kumar Gupta,J.) Order Date :- 18.2.2020 Nadeem Ahmad