Citation : 2022 Latest Caselaw 1522 Bom
Judgement Date : 14 February, 2022
(1) 52-wp-2116-2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.2116 OF 2022
CHANDRAKANT KISHANRAO TAPASE ..PETITIONER
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS ..RESPONDENTS
...
Mr. Shivkumar K. Mathpati, Advocate for the
Petitioner.
Mr. P. N. Kutti, AGP for Respondents-State.
Mr. P. D. Suryawanshi, Advocate for Respondent
Nos.3 to 5.
...
CORAM : S. V. GANGAPURWALA &
S. G. DIGE, JJ.
DATED : 14th FEBRUARY, 2022.
PER COURT:-
1. The petitioner seeks notional benefit of annual increment considering the date of retirement to be 1st July.
2. The learned counsel for the petitioner submits that, in similar set of facts this Court in Writ Petition No.6396/2020 under order dated 24.06.2021 has allowed the petition and directed to grant last annual increment.
3. The learned counsel further submits that, the said judgment of the Division Bench of this Court has been confirmed by the Apex Court. The Special Leave Petition filed by the State is dismissed.
(2) 52-wp-2116-2022 4. The learned A.G.P. accepts notice for
respondent nos.1 and 2. Mr. Suryawanshi, learned counsel appears for respondent no.3 to 5.
5. Stand over to 21.02.2022.
(S. G. DIGE) (S. V. GANGAPURWALA)
JUDGE JUDGE
Devendra/February-2022
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!