Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Masthan Reddy vs The State Of Ap And Others
2024 Latest Caselaw 8548 AP

Citation : 2024 Latest Caselaw 8548 AP
Judgement Date : 18 September, 2024

Andhra Pradesh High Court - Amravati

B.Masthan Reddy vs The State Of Ap And Others on 18 September, 2024

                                     1

APHC010103762020
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI                         [3310]
                          (Special Original Jurisdiction)

          WEDNESDAY ,THE EIGHTEENTH DAY OF SEPTEMBER
                TWO THOUSAND AND TWENTY FOUR

                                 PRESENT

           THE HONOURABLE DR JUSTICE K MANMADHA RAO

 WRIT PETITION NOs: 6389, 7077, 7118, 7133, 7205, 7335, 8100 of 2020

Between:

B.masthan Reddy                                              ...PETITIONER

                                   AND

The State Of Ap and Others                              ...RESPONDENT(S)

Counsel for the Petitioner:

  1. P RAGHAVENDRA REDDY

Counsel for the Respondent(S):

  1. D.KASIM SAHEB(SC FOR MUNICIPALITIES SERVICE-
     22188/AP/823/2002

  2. K SREEDHARA MURTHY (SC for Municipalities and Municipal
     Corporation services)

  3. GP FOR MUNCIPAL ADMN          URBAN DEV

The Court made the following:

COMMON ORDER:

-

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

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

convenience, W.P.No.6389 of 2020 is taken as leading case.

2. The case of the petitioner in W.P.No.6389 of 2020 in short is that

petitioner was initially appointed as NMR on 1.2.1987 in the 4th respondent

corporation. Subsequently proposals were sent to the Government by the 3rd

respondent vide Roc.No.11358/2010/M3, dt.12.08.2010 for regularization of

the eligible NMRS working in Tadepalli Municipality including petitioner and

petitioner name is shown at Sl.No.2 in the proposals. Thereafter, the

Government issued GORT. No.1495, MA & UD Dept., dt.28.12.2010

regularizing petitioner services as Bill Collector and consequential orders were

issued by the 3rd respondent vide Roc. No.11358/2010/M3 dt.11.1.2011. As

such, petitioner services were regularized with prospective with affect i.e, from

the date of proceedings, though petitioner is entitled for regularization services

from the date of completion of 5 years of service. Meanwhile the petitioner has

been transferred from Tadepalli Municipality to Piduguralla Municipality and

subsequently from Piduguralla Municipality to Mangalagiri Municipality, Guntur

district. While the petitioner is working in Mangalagiri Municipality, he was

retired from services on attaining the age of superannuation on 30.06.2019.

Accordingly the petitioner has submitted a representation dt.31.07.2019 for his

retirement benefits, but the officials informed that petitioner is not entitled for

any retirement benefits including pension since petitioner service was

regularized in the year 2011 and as such petitioner will not get any retirement

benefits. The petitioner further submits that the Hon'ble Supreme Court in Civil

No.6318/2015 held that the individuals are entitled for regularization of their

services from the date of completion of 5 years of service, but the said benefit

is not being extended to the petitioner on the sole ground that he has not

obtained orders from the Hon'ble High Court. It is stated that recently the

combined Hon'ble High Court of Andhra Pradesh in a Batch of WPs i.e WP

No.33936/2011 & Batch dt.2.5.2018 held that all the petitioners therein are

entitled for retrospective regularization for counting the NMR services form

25.11.1993 for the purpose of pensionary benefits without any monetary relief.

The petitioner further submits that, he requested the authorities for similar

relief for which they said that "unless and until you obtains from the court

orders for retrospective regularization you cannot get such benefit." It is

further submitted by the petitioner that in similar circumstances, the

Government issued GORt.No.664 MA & U D Dept., dt.10.7.2018 granting

relief of retrospective regularization in the case of employees working in

Tirupathi Municipal Corporation. The Government also issued another

G.O.Ms. NO.8, Water Resources Department dt.10.02.2020 extending the

similar benefit to the employees working in irrigation department. Now

petitioner is also seeking similar relief for the said benefit, hence the present

writ petitions came to be filed.

3. Heard Sri.P.Raghavendra Reddy, learned counsel for the petitioner

and learned Assistant Government Pleader for Municipal Administration Urban

Development and Sri.K.Sreedhara Murthy, learned Standing Counsel for

Municipalities and Municipal Corporation Services for the respondents.

4. On hearing learned counsel for the petitioner 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 reported 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 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.,

2018(4) ALT 6 (D.B)

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

2018(4) ALD 590 (DB)

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. Per contra, 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.

10. It is the contention of the learned counsel for the petitioner that, in

similar circumstances, the Government issued G.O.Rt.No.664, dated

10.07.2018 granting relief of retrospective regularization in the case of

employees working in Tirupati Municipal 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

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

department and that the petitioner in this writ petitions also seeking similar

relief for the said benefit.

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

decisions cited supra, the respondents are directed to regularize the services

of the petitioners with effect from the date of their completing five (5) years

continuous service, on or before 25.11.1993 retrospectively, for the purposes

of their pension and pensionary benefits, within three (3) months from the date

of receipt of a copy of this order. It is made clear that they shall however not

be entitled to actual monetary benefits for the said period, in the form of

arrears of pay or allowances.

12. With the above direction, all the writ petitions are disposed of. There

shall be no order as to costs.

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

______________________________ DR. JUSTICE K. MANMADHA RAO Date: 18.09.2024

RSD

THE HONOURABLE DR JUSTICE K MANMADHA RAO

WRIT PETITION NOs: 6389, 7077, 7118, 7133, 7205, 7335, 8100 of 2020

Date: 18.09.2024

RSD

 
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