Delhi High Court
Arun Chaudhary vs Union Of India And Ors on 28 January, 2021
Equivalent citations: AIRONLINE 2021 DEL 200
Author: Manmohan
Bench: Manmohan, Asha Menon
$~Suppl.-26
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P. (C) 1059/2021, CM APPL.2950/2021
ARUN CHAUDHARY .....Petitioner
Through: Mr. Ankur Chhibber, Advocate
Versus
UNION OF INDIA AND ORS .....Respondents
Through: Mr. Bhagwan Swarup Shukla,
Advocate for respondent
% Date of Decision: 28th January , 2021
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MS. JUSTICE ASHA MENON
JUDGMENT
MANMOHAN, J (Oral):
1. The petition has been heard by way of video conferencing.
2. At the outset learned counsel for the petitioner gives up prayer (i) of the writ petition. Consequently, the said prayer is dismissed.
3. Learned counsel for the petitioner states that the petitioner in this petition claims to be similarly placed to the petitioners in Brijlal Kumar v.
Union of India and others connected petitions 2020 SCC OnLine Del 1477 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 W.P. (C) 1059/2021 Page 1 of 3 relief as claimed therein i.e. of pro rata pension.
4. Learned counsel for the petitioner in this petition, on enquiry, states that the requisite No Objection Certificate (NOC) has been filed along with the petition.
5. Learned counsel for the respondents fairly states 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.
6. Accordingly, the petition and pending application are disposed of directing the respondents Indian Air Force that within twelve weeks herefrom, if they find the petitioner to be similarly placed as the petitioners in Govind Kumar Srivastava (supra) and Brijlal Kumar (supra) and other connected petitions supra, to grant him 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 petitioner. However, if on verification it is found that the petitioner, for any reason, is 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 petitioner, not so found entitled, the reasons in writing thereof and in which event, the petitioner shall be entitled to take further remedies there against.
7. 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.
W.P. (C) 1059/2021 Page 2 of 38. The order be uploaded on the website forthwith. Copy of the order be also forwarded to the learned counsel through e-mail.
MANMOHAN, J ASHA MENON, J JANUARY 28, 2021 pkb W.P. (C) 1059/2021 Page 3 of 3