Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Ganesh Gowdu vs The State Of Andhra Pradesh
2024 Latest Caselaw 7618 AP

Citation : 2024 Latest Caselaw 7618 AP
Judgement Date : 23 August, 2024

Andhra Pradesh High Court - Amravati

B.Ganesh Gowdu vs The State Of Andhra Pradesh on 23 August, 2024

                                     1

APHC010366622022

                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI                         [3310]
                          (Special Original Jurisdiction)

               FRIDAY ,THE TWENTY THIRD DAY OF AUGUST
                   TWO THOUSAND AND TWENTY FOUR
                                 PRESENT
           THE HONOURABLE DR JUSTICE K MANMADHA RAO

 WRIT PETITION NOs:: 22180, 21579, 21585, 21587, 21588, 21589, 21591,
 21597, 21604, 21606, 21609, 21677, 21697, 21699
                                           21699, 22972 OF 2022, 28896
   16862, 18832, 8768 and 13311 of 2021
                                    2021, 24419, 23863,, 4976 of 2020

WRIT PETITION NO: 22180 OF 2022

Between:

G. Anjaneyulu, and Others                                 ...PETITIONER(S)

                                    AND

The State Of Andhra Pradesh and Others                  ...RESPONDENT(S)

Counsel for the Petitioner(S):

  1. K SRINIVASA PRASAD

Counsel for the Respondent(S):

  1. GP FOR SERVICES I

The Court made the following:

COMMON ORDER:

-

Since the facts and issue involved in all the Writ Petitions, Petitions I find it

expedient to decide these matters by a Common Order. For the sake of

convenience, W.P.No.22180 of 2022 is taken as leading case.

2. The case of the petitioners in W.P.No.22180 of 2022 in short is that

nted as NMRs in the year 1981 onwards in the 4th respondent they were appointed

corporation and they were working without any break. While the matter stood

thus, the Government issued G.O.Ms.No.11, dated 20.01.2017 have

sanctioned 726 posts in the category of Field Assistants in Sericulture

Department on supernumerary basis for regularization of services full time

contingent employees, who have fulfilled the conditions stipulated in

Government orders vide G.O.Ms.No.212, dated 22.04.1994, G.O (P).No.112,

dated 23.07.1997 and G.O.Ms.No.11, dated 20.01.2017. Accordingly the

Commissioner of Sericulture, Guntur issued proceedings dated 08.02.2017

has distributed 2970 posts to the Ananthapur District to regularize the fill time

contingent employees in the District by giving temporary employment in the

category of Field Assistants. In view of the said G.Os, the services of the

petitioners were regularized by appointing them as Field Assistants in

Ananthapur District prospectively from the date of issue of orders without

granting retrospective regularization from the date of completion of five years

for counting of daily wage service rendered prior to their regularization of

services for the purpose of pension and pensionary benefits, without monetary

benefits, as regularization orders were issued after more than 25 years

service rendered by them on NMR basis. Further their probationary period

was also declared vide proceedings dated 12.06.2019 and some of the

petitioners were promoted as Technical Assistants from the category of Field

Assistant vide proceedings dated 26.03.2021. Therefore, the petitioners are

entitled retrospective regularization from the date of completion of five years,

hence the present writ petitions came to be filed.

3. Heard Mr. K. Srinivasa Prasad, Mr. P. Raghavendra Reddy, learned

counsel for the petitioners and learned Assistant Government Pleader,

Services-I; learned Assistant Government Pleader, Services-II for the

respondents.

4. During hearing learned counsel for the petitioners reiterated the

contents urged in the writ petitions and placed on record the decision of the

Hon'ble Division Bench of the composite High Court at Hyderabad in

"Government of A.P rep., by its Principal Secretary, PR and RD

Department, Hyderabad and Others v. N. Venkaiah and Others"1, wherein

it was held as follows:-

"53. On the above analysis, the writ petitions are disposed of directing the authorities concerned to extend the benefit of B. Srinivasulu (1 supra) to the employees in this batch of cases by reckoning their services from the date of completion of five years in service, on or before 25.11.1993, for the purpose of their pension and pensionary benefits. They shall however not be entitled to actual monetary benefits for the said period, in the form of arrears of pay or allowances."

5. So also, the Division Bench of this Court following the decision of N.

Venkaiah's case (cited supra) in "A.P.Bevarages Corporation Limited,

Vijayawada, Krishna District v. K. Kesava Narayana Reddy and Others"2,

wherein it was held as follows:-

"15. Following the Division Bench judgment in N. Venkataiah's 3case (supra), we hold that the services of respondent Nos.1 to 60/ writ petitioners would be deemed to have been regularized from the cut-off date, i.e 25.11.1993, for the

2018(4) ALT 6 (D.B)

2021(5) ALD 422 (AP) (DB)

2018(4) ALD 590 (DB)

purpose of fixation of pension and pensionary benefits. As held in the aforesaid judgment, respondent Nos.1 to 60/ writ petitioners are not to be given any monetary benefits in the form of arrears of pay or otherwise from that date. Respondent Nos.1 to 60/ writ petitioners will be entitled to salary in terms of G.O.Ms.No.31, dated 28.02.2017.

6. And also, the Division Bench of this Court also followed the decision

of N. Venkataiah's case cited supra in "The State of Andhra Pradesh rep.,

by its Principal Secretary, Agriculture & Corporation (Sericulture)

Department v. T.S.Gopalaiah"4, wherein it was held as follows:-

"12. We are of the considered opinion that ends of justice will be sub-served in the present case by moulding the relief by providing that though the writ petitioners would be deemed to have been regularized from the cut-off dated i.e 25.11.1993 for the purpose of fixation of pension and pensionary benefits, pension will be made available to them only from the date of filing of the writ petition i.e from 19.02.2020.

7. Learned Assistant Government Pleaders for the respondents

vehemently opposed to allow the writ petitions.

8. Perused the record.

9. No doubt, the issue involved in these writ petitions are squarely

covered by an order of this Court as cited supra, where under this Court

passed several orders by following the decision of Hon'ble Apex Court and

also the Government issued G.Os by granting retrospective regularization for

the purpose of pension and pensionary benefits for the service rendered prior

to regularization of their services. It is further contended by the learned

counsel for the petitioners that in similar circumstances the Government

W.A.No.483, 2021, dated 05.08.2021

issued G.O.Rt.No.664, dated 10.07.2018 granting relief of retrospective

regularization in the case of employees working in Tirupati Muncipal

Corporation. The Government also issued another G.O.Ms.No.8, Water

Resources Department, dated 10.02.2020 extending the similar benefit to the

employees working in irrigation department and that the petitioners in this writ

petition also seeking similar relief for the said benefit.

10. Therefore, keeping in view of the ratio laid down by this Court in the

decisions cited supra, directing the respondents to regularize the services of

the petitioners with effect from the date of their completing their five year

continuous service, on or before 25.11.1993 retrospectively for the purposes

of their pension and pensionary benefits. They shall however not be entitled to

actual monetary benefits for the said period, in the form of arrears of pay or

allowances. The same order shall be applied in other writ petitioners in this

batch writ petitions also.

11. With the above direction, the batch of writ petitions is disposed of by

a Common Order. It is made clear that the directions contained in this order

shall be implemented within three (03) months from the date of receipt of a

copy of this order. There shall be no order as to costs.

The miscellaneous applications pending, if any, shall also stand closed.

______________________________ DR. JUSTICE K. MANMADHA RAO Date: 23.08.2024

KK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter