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

K.Sai Babu vs The State Of Andhra Pradesh
2024 Latest Caselaw 8705 AP

Citation : 2024 Latest Caselaw 8705 AP
Judgement Date : 20 September, 2024

Andhra Pradesh High Court - Amravati

K.Sai Babu vs The State Of Andhra Pradesh on 20 September, 2024

                                     1

APHC010116792022
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI                        [3310]
                          (Special Original Jurisdiction)

              FRIDAY ,THE TWENTIETH DAY OF SEPTEMBER
                  TWO THOUSAND AND TWENTY FOUR

                                PRESENT

           THE HONOURABLE DR JUSTICE K MANMADHA RAO

 WRIT PETITION NOS:: 7178 OF 2022,, 8759 of 2020, 6296 of 2021, 17110,
                 28141, 28151 and 36641 of 2022

WRIT PETITION NO: 7178 OF 2022

Between:

Smt.E.Varalakshmi                                            ...PETITIONER

                                   AND

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

Counsel for the Petitioner:

  1. P RAGHAVENDRA REDDY

Counsel for the Respondent(S):

  1. P C REDDY (SC FOR SERVICE MUNICIPALITIES RR, NELLORE)

  2. GP FOR SERVICES IV

  3. 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.7178 of 2022 is taken as leading case.

2. The case of the petitioner in W.P.No.7178 OF 2022 in short is that

the husband of the petitioner was initially appointed in the year 1986 in

Dharmavaram Municipality as Public Health Worker on daily wage basis.

While the petitioner husband working as such, her husband services were

regularized along with other workers vide G.O.Rt.No.1201, MA and UD

Department, dated 21.10.2010 in the said G.O the name of the husband of the

petitioner was shown at Sl.No.2, prospectively from the date of issue of

orders, instead of retrospective regularization from the date of completion of 5

years or with effect from 25.11.1993 for counting of pre-absorbed service for

the purpose of pension and other retiremental benefits. In similarly situated

persons have been regularized in various departments by virtue of orders of

Hon'ble Apex Court and this Court. Therefore, the petitioners have requested

the respondents to extend the same benefit to them. In view of various G.Os,

the services of the petitioners can be regularized by appointing them in

respective cadres 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. 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. 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 submitted that the batch matters are

squarely covered by Common Order of this Court dated 23.08.2024 in

W.P.No. 22180 of 2022 and requested to pass similar order in this writ petition

also. Further he relied on a 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:-

2018(4) ALT 6 (D.B)

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

"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.,

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

2018(4) ALD 590 (DB)

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

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

counsel for the petitioners 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 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, all the writ petitions are 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: 20.09.2024

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 : IJJ

 

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

 
 
Latestlaws Newsletter