Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zilla Parishad Wardha, Thr. Chief ... vs Devidas S/O Damodhar Joshi
2025 Latest Caselaw 4209 Bom

Citation : 2025 Latest Caselaw 4209 Bom
Judgement Date : 26 June, 2025

Bombay High Court

Zilla Parishad Wardha, Thr. Chief ... vs Devidas S/O Damodhar Joshi on 26 June, 2025

2025:BHC-NAG:5958




                                                   1                      wp8596.2022

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              NAGPUR BENCH : NAGPUR
                              WRIT PETITION NO.8596/2022
              1.    Zilla Parishad, Wardha,
                    through its Chief Executive Officer.
              2.    Executive Engineer, Works Division,
                    Zilla Parishad, Wardha.
              3.    Zilla Parishad Works Sub-Division,
                    Hinganghat, through its Sub-Divisional
                    Engineer, Zilla Parishad Works
                    Sub-Division Hinganghat,
                    Tq. Hinganghat, Distt. Wardha.                    ... Petitioners
                                                             (Original Non-applicants)

                     - Versus -
                    Devidas S/o Damodhar Joshi,
                    aged about 70 Yrs., Occu. Retired,
                    R/o Gajanan Nagar, Near Zilla
                    Parishad Primary School, Ward No.1,
                    Wardha, Distt. Wardha.                      ...    Respondent
                                                                 (Original Applicant)
                          -----------------
              Mr. N.M. Kolhe, Advocate for the petitioners.
              Mr. A.J. Pathak, Advocate for the respondent.
                          ----------------
              CORAM: MRS.VRUSHALI V. JOSHI, J.
              DATE OF RESERVING THE JUDGMENT: 11.6.2025.
              DATE OF PRONOUNCING THE JUDGMENT: 26.6.2025.



               JUDGMENT

Rule. Rule made returnable forthwith. Heard finally

with the consent of learned Advocates for the parties.

2 wp8596.2022

2. This petition challenges the judgment and order

passed by the Appellate Authority under the Payment of Gratuity

Act, Industrial Court, Maharashtra, Nagpur Bench, Nagpur in

Appeal (PGA) No.29/2019, whereby the learned Authority has

dismissed the appeal filed by the petitioners challenging the

judgment and order dated 24.1.2019 passed by the Controlling

Authority under the Payment of Gratuity Act for Wardha Region

in Application (PGA) No.36/2018.

3. The respondent was appointed as a Driver on

4.8.1973 and stood superannuated on 30.4.2009. He was

governed by the provisions of the Maharashtra Civil Services

Rules. According to the petitioners, last drawn salary of the

respondent was Rs.12,670/- and accordingly the gratuity amount

was paid as per Rule 111 of the Maharashtra Services (Pension)

Rules, 1982.

3 wp8596.2022

4. By office order dated 9.4.2009 the respondent was

paid Rs.1,50,975/- towards the gratuity amount and the

petitioners have paid total Rs.2,51,130/- towards gratuity amount

to the respondent.

5. After 9 years the respondent issued notice to the

office of the petitioners on 31.3.2018 demanding difference of

gratuity amount of Rs.2,22,448/- along with interest as per the

provisions of the Payment of Gratuity Act. It is submitted by the

respondent that he has rendered total service of more than 34

years and as per the provisions of the Payment of Gratuity Act his

last salary for calculating the amount of gratuity is Rs.22,079/-.

Therefore, the respondent claimed that he is entitled to receive

total gratuity amount of Rs.56,544/- as per the provisions of the

Payment of Gratuity Act. However, the petitioners have only

paid Rs.2,51,130/- towards gratuity amount to the respondent.

Therefore, he is entitled to receive difference amount of gratuity 4 wp8596.2022

of Rs.2,22,448/- from the petitioners along with interest @ 18

per annum from its due date till actual realization.

6. The petitioners have stated that the service condition

of respondent is governed by the Maharashtra Civil Services

Rules. The calculation of gratuity is done according to the Rules

applicable to the respondent and no fault can be drawn against

them. The calculation of gratuity amount is proper. There is

unreasonable delay in filing the application. The respondent

does not fit in the definition under the Payment of Gratuity Act,

1972. On 24.1.2019 the Authority and the Labour Court has

passed the judgment and order and allowed the application filed

by the respondent under the Payment of Gratuity Act and

directed the petitioners to pay difference of gratuity amount of

Rs.56,544/- to the respondent with simple interest at the rate of

10% per annum from the date of superannuation i.e. from

24.1.2019 till the date of realization of the amount. The

petitioners had challenged the above order before the Appellate 5 wp8596.2022

Authority which was dismissed. Being aggrieved by the said

orders, the petitioners have filed this petition.

7. The learned Advocate for the petitioners has stated

that rule 6 of the Maharashtra Zilla Parishads District Services

Rules, 1968 clearly mentions the applicability of the Maharashtra

Civil Services Rules (Pension) Rules, 1982 wherein definition of

pay is clearly mentioned at rule 9(36)(i) which only states about

pay and it does not include dearness allowance and, therefore,

gratuity of respondent was calculated as per the said statutory

Rules and, therefore, no fault can be found in respect of said

payment of amount of gratuity paid to the respondent. The

respondent has admitted applicability of the Maharashtra Civil

Services (Pension) Rules, 1982 and as per said definition the

respondent is getting pension and when the definition under the

Maharashtra Civil Services Rules specifically includes the gratuity

under the provisions of the Payment of Gratuity Act, 1972, same

is controlled by the law laid down by the High Court of Gujarat

in case of Junagad District Panchayat V/s. Surendrasinh Dayabhai 6 wp8596.2022

Rathod and others reported in MANU/GJ/8535/2006 and,

therefore, prayed to set aside the judgment and order passed by

the Appellate Authority.

8. The learned Advocate for the respondent has

submitted that the Payment of Gratuity Act is applicable to Zilla

Parishads. The employees are entitled for gratuity under the

beneficial legislation to receive the payment. The issue is

discussed and already been decided in various judgments. The

respondent has relied on the observations of this Court in

paragraphs 11 and 12 in Writ Petition No.1307/2021 (Chief

Officer, Municipal Council, Chikhli V/s. Sheikh Javed Wahed)

which read as under:-

"11. A perusal of the MCSR (Pension) Rules, 1982, would show that Rule 110 pertains to calculation of the amount of pension payable to an employee of the Municipal Council, as the said Rules are admittedly applicable and Rule 111 of the MCSR (Pension) Rules, 1982, pertains to the scheme of gratuity payable to the employees. These are two separate and distinct Rules, which pertain to distinct and separate benefits of pension and gratuity, as contemplated under the MCSR (Pension) Rules, 1982. The mixing of the same and claiming the same to be a package deal on behalf of the Council is nothing but a 7 wp8596.2022

desperate attempt to wriggle out the Act of 1972 and the position of law laid down by the Hon'ble Supreme Court in the aforesaid judgments in that regard.

12. A perusal of the aforesaid judgments would show that the position of law is very clear. It is absolutely clear that unless an establishment is exempted by the appropriate Government under Section 5 of the Act of 1972, the provisions of the said Act would be applicable. It is also clear that only when the payment of gratuity under the scheme formulated by the establishment is found to be more beneficial for the employee as compared to the amount of gratuity payment under the Act of 1972, the establishment could claim that the provisions of the Act of 1972, would not be applicable. This clearly indicates the beneficial nature of the Act of 1972 and hence, it has been interpreted accordingly by the Hon'ble Supreme Court in the aforesaid judgments."

9. It appears from the impugned judgment and order

that the application was opposed mainly on the ground of delay

and quantum of amount as was claimed by the respondent

towards gratuity. The petitioners did not dispute the entitlement

of the respondent to receive the amount of gratuity and certain

amount was specified to be payable to the respondent.

Sub-section (2) of Section 7 of the Act lays down that irrespective

of whether an application, as provided in sub-section (1) has been 8 wp8596.2022

made or not, the employer shall as soon as gratuity becomes

payable, determine the amount of gratuity and give a notice in

writing to the person to whom gratuity is payable and to the

Controlling Authority, specifying the amount of gratuity so

determined. Sub-section (3) provides that the employer shall

arrange to pay the amount of gratuity within 30 days from the

date on which it becomes payable to the person to whom gratuity

is payable. Sub-section (4)(a) then provides that if there is any

dispute as to the amount of gratuity payable to an employee

under the Act or as to the admissibility of any claim or in relation

to an employee for payment of gratuity or as the person entitled

to receive the gratuity, the employer must deposit with the

Controlling Authority such amount as he admits to be payable.

Sub-section (4)(b) provides that upon there being a dispute with

regard to any matter, specified in clause (4)(a), the employer or

the employee or any other person raising the dispute, may make

an application to the Controlling Authority for deciding the

dispute. The Controlling Authority has thereupon been 9 wp8596.2022

empowered to adjudicate upon the dispute. Section 7 of the

Payment of Gratuity Act provides that it is the duty of the

employer to calculate the amount of gratuity legally due to the

employee even if no application is preferred. Learned Appellate

Court has rightly observed that in case of Dnyanoba Vishnu

Sawant and others V/s. Sitaram Mills, Unit of National Textile

Corporation, North Maharashtra and another reported in 2017 II

CLR 414 it is observed that if there is recurring cause of action in

view of failure of the employer to make calculation under Section

7 of the Payment of Gratuity Act, the findings are to be recorded

as per the evidence on record and should be in consonance with

the provisions of the Act.

10. In view of above observations, the orders passed by

both the Authorities below need no interference at the hands of

this Court. Writ Petition is accordingly dismissed with no orders

as to costs. Rule discharged.

(MRS.VRUSHALI V. JOSHI, J.) Tambaskar.

Signed by: MR. N.V. TAMBASKAR Designation: PS To Honourable Judge Date: 26/06/2025 15:25:40

 
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