Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Devidasrao Kulkarni vs The State Of Maharashtra Through Its ...
2024 Latest Caselaw 1399 Bom

Citation : 2024 Latest Caselaw 1399 Bom
Judgement Date : 19 January, 2024

Bombay High Court

Anil Devidasrao Kulkarni vs The State Of Maharashtra Through Its ... on 19 January, 2024

Author: Ravindra V. Ghuge

Bench: Ravindra V. Ghuge

2024:BHC-AUG:1479-DB


                                                  904 to 912-WP-9060-2023-group+.odt



                       IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                  BENCH AT AURANGABAD
                           904 WRIT PETITION NO. 9060 OF 2023
                              ABDUL MANNAN ABDUL HAMEED
                                        VERSUS
                         THE STATE OF MAHARASHTRA AND OTHERS

                                          AND
                           905 WRIT PETITION NO. 9064 OF 2023
                               GOVIND PANDHARINATH MANE
                                        VERSUS
                         THE STATE OF MAHARASHTRA AND OTHERS

                                          AND
                           906 WRIT PETITION NO. 9078 OF 2023
                               BASAYYA CHANNAYYA SWAMI
                                        VERSUS
                         THE STATE OF MAHARASHTRA AND OTHERS

                                          AND
                           907 WRIT PETITION NO. 9085 OF 2023
                                 ASARAM MAHADU SHINDE
                                        VERSUS
                         THE STATE OF MAHARASHTRA AND OTHERS

                                          AND
                           908 WRIT PETITION NO. 9089 OF 2023
                                  SHAIKH SADEKHA AZIZ
                                        VERSUS
                         THE STATE OF MAHARASHTRA AND OTHERS

                                          AND
                           909 WRIT PETITION NO. 9093 OF 2023
                                ANIL DEVIDASRAO KULKARNI
                                         VERSUS
                         THE STATE OF MAHARASHTRA AND OTHERS


                                                                              1 of 5
                                  (( 2 ))   904 to 912-WP-9060-2023-group+


                             AND
              910 WRIT PETITION NO. 9096 OF 2023

                USHA BHAGWANRAO DESHMUKH
                          VERSUS
           THE STATE OF MAHARASHTRA AND OTHERS

                             AND
              911 WRIT PETITION NO. 9101 OF 2023

                TUKARAM RAMCHANDRA BORSE
                          VERSUS
           THE STATE OF MAHARASHTRA AND OTHERS

                             AND
              912 WRIT PETITION NO. 9109 OF 2023

                   ASHOK KISHANRAO GIRI
                          VERSUS
           THE STATE OF MAHARASHTRA AND OTHERS

                            AND
              1 WRIT PETITION NO. 9065 OF 2023

               GANESHLAL PANNALAL JAISWAL
                         VERSUS
          THE STATE OF MAHARASHTRA AND OTHERS

                            AND
              2 WRIT PETITION NO. 9116 OF 2023

       MASARRAT ZARREEN MOHAMMED AHEMAD QURESHI
                               VERSUS
           THE STATE OF MAHARASHTRA AND OTHERS
                                   ....
Mr. S. K. Mathpati, Advocate for Petitioners
Mr. S. B. Narwade, Mr. P. K. Lakhotiya, Mr. R. S. Wani and Mr. S. K.
Tambe, AGPs for Respondent - State
Mr. D. B. Pawar, Advocate for Zilla Parishad, Parbhani
Mr. A. C. Sisodiya, Advocate h/f Mr. A. B. Girase, Advocate for
Respondent Nos. 5 and 6 in WP/9101/2023
                                   ....

                                                                            2 of 5
                                    (( 3 ))   904 to 912-WP-9060-2023-group+




                     CORAM : RAVINDRA V. GHUGE AND
                             Y. G. KHOBRAGADE, JJ.

DATE : 19.01.2024 PER COURT :-

1. Writ Petition Nos.9065 of 2023 and 9116 of 2023 are not

on board. Since the group is listed for hearing, taken on board by

consent of the parties.

2. The common issue in these Petitions is as regards the

eligibility of the Petitioners in being entitled to the annual increment

after completing one year of service after office hours on 30 th June of

the said year. The fortuitous circumstance being that, each of these

Petitioners stood retired on 1st of July after completing the requisite

12 months of service on 30 th June, which would entitle them for the

annual increment.

3. The litigation on this issue is all over the Country. This

Court has taken a view consistently that such Petitioners would be

entitled for the annual increment though they stood retired on 1 st July

of a particular year, as they have worked upto 30th June.

4. A ready reference chart with regard to these Petitioners is

reproduced here under:-

3 of 5 (( 4 )) 904 to 912-WP-9060-2023-group+

Board Writ Name of the Date of Date of Last Date of Sr. No. Petition Petitioner Appointment increment superannuation No. /retirement 904 9060 of 2023 Abdul Mannan 13.11.1987 01.07.2021 30.06.2022 Parbhani Abdul Hameed 905 9064 of 2023 Govind 02.08.1982 01.07.2018 30.06.2019 Latur Pandharinath Mane 906 9078 of 2023 Basayya 15.06.1987 01.07.2020 30.06.2021 Latur Channayya Swami 907 9085 of 2023 Asaram Mahadu 14.08.1981 01.07.2023 30.06.2014 Parbhani Shinde 908 9089 of 2023 Shaikh Sadekha 26.06.1995 01.07.2021 30.06.2022 Parbhani Aziz 909 9093 of 2023 Anil Devidasrao 01.01.1986 01.07.2019 30.06.2020 Parbhani Kulkarni 910 9096 of 2023 Usha Bhagwanrao 24.07.1992 01.07.2021 30.06.2022 Parbhani Deshmukh 911 9101 of 2023 Tukaram 27.04.1983 01.07.2015 30.06.2016 Jalgaon Ramchandra Borse 912 9109 of 2023 Ashok Kishanrao 14.10.1994 01.07.2019 30.06.2020 Parbhani Giri 1 9065 of 2023 Ganeshlal 13.11.1978 01.07.2011 30.06.2012 Hingoli Pannalal Jaiswal 2 9116 of 2023 Masarrat Zarreen 06.09.1982 01.07.2019 30.06.2020 Nanded Mohammed Ahemad Qureshi

5. The Hon'ble Supreme Court, while considering such

litigation, has delivered a judgment on 11.04.2023 in Director

(Admin. and HR) KPTCL and others Vs. C.P. Mundinamani and others

- 2023 SCC OnLine SC 401.

6. Considering that the issue has been put to rest by the

judicial pronouncement of the Hon'ble Supreme Court in Director

(Admin. and HR) KPTCL (supra) and the order of the Hon'ble

4 of 5 (( 5 )) 904 to 912-WP-9060-2023-group+

Supreme Court dated 12.01.2022 in Petition for Special Leave to

Appeal (Civil) No.206 of 2022 (The State of Maharashtra and Others

Vs. Prakash Tulshiram Chaudhari), sustaining the judgment of this

Court dated 24.06.2021 in Writ Petition No. 6396 of 2020 delivered

at Aurangabad, to which one of us (Ravindra V. Ghuge, J.) is a party,

these Writ Petitions are allowed.

7. As has been consistently held by this Court earlier, all

retiral and pensionary benefits would be re-calculated by notionally

adding the annual increment and the monetary benefits would be

available to the Petitioners only for the period of three years

preceding the date of filing of the Petitions or as per actuals,

whichever is less.

8. Let these arrears be paid within 60 days, failing which the

amount of arrears would carry interest @ 5% p.a. from the date of

the passing of this order.

[ Y. G. KHOBRAGADE, J. ] [ RAVINDRA V. GHUGE, J. ] SMS

5 of 5

 
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