Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neel Bahadur Kashipuri vs State Of Chhattisgarh And Anr
2021 Latest Caselaw 1131 Chatt

Citation : 2021 Latest Caselaw 1131 Chatt
Judgement Date : 14 July, 2021

Chattisgarh High Court
Neel Bahadur Kashipuri vs State Of Chhattisgarh And Anr on 14 July, 2021
                                  1

                                                                         NAFR
           HIGH COURT OF CHHATTISGARH AT BILASPUR
             Writ Petition (S) No. 5775 of 2014


  Nasir Ahmad Iraki S/o Lt Shri Ali Ahmad, Aged About 43
  Years,     Posted     As    Assistant      Clerk,    State       Education
  Investigation        And    Training      Council,       Shankar     Nagar,
  Raipur, Ps Shankar Nagar, Dist Raipur, Chhattisgarh.

                                                        ­­­­ Petitioner
                               Versus
1. State    Of    Chhattisgarh        And    Anr.     S/o    Through     The
  Secretary,       School      Education       Department,           Mahanadi
  Bhawan,        Mantralaya,      New       Raipur,         Dist      Raipur,
  Chhattisgarh

2. The District Education Officer, Raipur, Dist Raipur,
  Chhattisgarh.

                                                       ­­­­ Respondents

Writ Petition (S) No. 5777 of 2014 Arun Kumar Singh S/o Durpad Singh Kachhwaha Aged About 42 Years R/o Diet Colony Pendra P.S. Pendra Distt. Bilaspur, Chhattisgarh.

­­­­ Petitioner Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School. Education Department Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. District Education Officer, Bilaspur Distt. Bilaspur, Chhattisgarh.

­­­­ Respondents

Writ Petition (S) No. 5778 of 2014 Prakash Kumar Jaiswal S/o Late Tulsi Prasad Jaiswal Aged About 44 Years R/o Village Bisheshara, Post Kudri, P.S. Pendra Distt. Bilaspur, Chhattisgarh.

­­­­ Petitioner

Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School. Education Department Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. District Education Officer, Bilaspur Distt. Bilaspur C.G., Chhattisgarh.

­­­­ Respondents

Writ Petition (S) No. 5779 of 2014 Dilip Kumar Rai S/o Late Shri J.P. Rai Aged About 44 Years R/o Integrated Tribal Development Project, Gourela Pendraroad P.S. Gourela Distt. Bilaspur, Chhattisgarh.

­­­­ Petitioner Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School. Education Department Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. District Education Officer, Bilaspur Distt. Bilaspur, Chhattisgarh.

­­­­ Respondents

Writ Petition (S) No. 5780 of 2014 Neel Bahadur Kashipuri S/o Late Shri Shivnarayan Kashipuri Aged About 42 Years R/o District Education And Traning Institute Pendra P.S. Pendra Distt. Bilaspur, Chhattisgarh.

­­­­ Petitioner Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School. Education Department Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. District Education Officer, Bilaspur Distt. Bilaspur, Chhattisgarh.

­­­­ Respondents

Writ Petition (S) No. 5781 of 2014 Anand Kumar Shriwas S/o Late Shri Ramkishan Shriwas Aged About 36 Years R/o Office Of District Traning Institute Pendra P.S. Pendra Distt. Bilapsur, Chhattisgarh.

­­­­ Petitioner Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School. Education Department Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. District Education Officer, Bilaspur Distt. Bilaspur, Chhattisgarh.

­­­­ Respondents

Writ Petition (S) No. 5782 of 2014 Siddharth Kumar Gupta S/o Lt Shri Brijesh Kumar Gupta Aged About 37 Years R/o District Education And Training, Institute, Pendra, Ps Pendra, Distt Bilaspur,Chhattisgarh.

­­­­ Petitioner Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School Education Department, Mahanadi Bhawan, Mantralaya, New Raipur, Dist Raipur, Chhattisgarh.

2. The District Education Officer, Raipur, Dist Raipur, Chhattisgarh.

­­­­ Respondents

Writ Petition (S) No. 5783 of 2014 Shankar Lal Yadav S/o Late Shri Girdhari Lal Yadav Aged About 46 Years R/o Village Behind Veterinary Hospital Pendra Post Office And P.S. Pendra Distt. Bilaspur, Chhattisgarh.

­­­­ Petitioner Versus

1. State Of Chhattisgarh And Anr. S/o Through The Secretary, School. Education Department Mahanadi Bhawan, New Raipur, Chhattisgarh.

2. District Education Officer, Bilaspur Distt. Bilaspur, Chhattisgarh.

­­­ Respondents

For Petitioners :­ Mr. Prateek Sharma, Advocate For State :­ Mr. Animesh Tiwari, Dy. A.G.

Hon'ble Shri Justice Sanjay K. Agrawal Order on Board (Through Video Conferencing) 14/07/2021

1. Since common question of fact and law is involved

in all these writ petitions, they have been heard

together and are being decided by this common

order.

2. The petitioners were appointed on the post of

'Assistant Grade - III' in the respondent

Department on compassionate ground. In their order

of appointment, it has clearly been incorporated

that the petitioners would have to pass the Hindi

Typing examination or attain the age of 40 years

which will make them entitled for annual increment

and their services will be regularized.

3. It is the case of the petitioners that some of

them have passed the Hindi Typing examination and

some have attained the age of 40 years and they

have been granted annual increment and other

benefits after completion of one year from the

date of passing the Hindi Typing examination,

which ought to have been granted to them from the

date of their appointment. The petitioners have

also made representations to the competent

authority in this regard but they have not been

considered and decided.

4. Respondents/State have filed their return and

stated that in accordance with the conditions

stipulated in the order of appointment, the

petitioners were to be given the benefit of annual

increment and other benefits prescribed therein

after one year from the date of passing the Hindi

Typing examination, which they have already been

given.

5. Mr. Prateek Sharma, learned counsel for the

petitioners, would submit that once the

petitioners have passed the Hindi Typing

examination in compliance of the conditions

incorporated in their order of appointment, they

will be entitled for grant of annual increment and

regular pay­scale from the date of their initial

appointment which dates back to 1994­1999 in all

the writ petitions. He would rely upon the

decision of the State Administrative Tribunal in

the matter of Malaydeen Verma and Others v. State

of M.P.1 and the decision rendered by this Court

in Smt. Kausalya Khusro v. State of Chhattisgarh

and Others2.

6. Mr. Animesh Tiwari, learned Deputy Advocate

General for respondents/State, would submit that

in the matter of Kausalya Khusro (supra), the

point involved was somewhat different than the one

involved herein which is whether the petitioners

are entitled for benefit of annual increment after

passing the Hindi Typing examination from the date

of their initiation appointment. Therefore, that

decision is distinguishable from the facts of the

present case and the petitioners in this batch of

writ petitions are only entitled for annual

increment after lapse of one year from the date of

passing the Hindi Typing examination which has

already been given to them.

7. I have heard learned counsel for the parties at

length.

8. Since petitioners have already made

representations claiming annual increment from the

date of their initial appointment as some of them

have already passed the Hindi Typing examination 1 1991 MPST 379

and some of them have attained the age of 40 years

and the question as to whether they are entitled

for annual increment from the date of appointment

or after one year from the date of passing the

examination has not been considered by the State

Government/competent authority, therefore, the

State Government/competent authority is directed

to consider the representations of the petitioners

in accordance with law/applicable rules,

regulations, circulars and judgments within 60

days from the date of receipt of copy of this

order by passing a reasoned and speaking order.

      Petitioners    are       at   liberty     to     file    relevant

      applicable     circulars/judgments             along    with     the

      representation      to    demonstrate         their    case    which

      will      be        considered           by       the          State

      Government/competent              authority      strictly         in

      accordance with law.


9. With the aforesaid direction, these writ petitions

stand disposed of. No cost(s).

Sd/­ (Sanjay K. Agrawal) Judge

Harneet

 
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