Citation : 2021 Latest Caselaw 437 Chatt
Judgement Date : 21 June, 2021
-1-
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
WPS No. 2704 of 2021
Rajendra Kumar Dhruw, S/o Lala Ram Dhruw, Aged About 51 Years
Teacher (L.B.), Government Middle School Chikhali, Block Mainpur,
District Gariyaband, Chhattisgarh
---- Petitioner
Versus
1. State Of Chhattisgarh, Through The Secretary, Department Of Panchayat
And Rural Development, Mantralaya, Mahanadi Bhawan, Atal Nagar, Nava
Raipur, District Raipur Chhattisgarh
2. The Secretary, Department Of Education, Mantralaya, Mahanadi Bhawan,
Atal Nagar, Nava Raipur, District Raipur Chhattisgarh
3. Commissioner - Cum - Director, Directorate Of Panchayat, Atal Nagar
Raipur, District Raipur Chhattisgarh
4. Chief Executive Officer, Zila Panchayat, Gariyaband, District Gariyaband
Chhattisgarh
5. District Education Officer, Gariyaband, District Gariyaband Chhattisgarh
---- Respondents
For Petitioner : Mr. CJK Rao, Advocate
For State : Mr. Rahul Jha, GA
Hon'ble Shri Justice P. Sam Koshy
Order on Board
21.06.2021
1. The grievance of the petitioner is that the petitioner was initially appointed
on the post of Shiksha Karmi Grade-III on 03/02/2006. Subsequently, he
again joined on the post of Shiksha Karmi Grade-II on 07/01/2009 and
therefore he completed 8 years of service from the initial appointment and
entitled to receive the revised pay-scale from 03/02/2014, however, the
same has been granted from 30/06/2018.
2. Learned counsel for the petitioner submits that similarly situated persons
have filed WPS No.95 of 2019 and WPS No.99 of 2019 for grant of arrears
of pay-scales wherein this Court has passed the following order :
"2. The limited grievance which the petitioner has raised in this writ petition
by virtue of order passed by this Court in the case of Mukesh Kumar Patel
Vs. State of Chhattisgarh, WPS No. 2530/2017 decided on 26.11.2017 has
been granted benefit of revised pay scale on completion of 8 years of
service.
3. Learned counsel for the petitioner submits that the grievance which now
remains is that the benefit is being provided to the petitioner prospectively
and though the respondents have made a calculation which the petitioner
was entitled for from the date of his completion of 8 years of service but no
effective orders have been passed nor have department taken any steps
for release of the arrears of payment. The petitioner prays for appropriate
direction to the respondents for releasing the said amount.
4. Without entering into the merits of the case and taking into consideration
the judgment of this Court in the case of Mukesh Patel(Supra) which has
also been affirmed by the Division Bench and taking note of the fact that
the respondents have complied with the order to the extent of granting
revised pay scale to the petitioner, let respondents 2 & 3 take an
appropriate decision at the earliest so far as release of the arrears of
payment which the petitioners are entitled for. Excepting a decision from
the respondents within a period of 90 days from the date of receipt of copy
of this order, the present writ petition stands disposed off."
3. Learned State Counsel do not dispute the fact that the similar issue raised
in this case has been decided by this Court in W.P(S) No.95 of2019 &
WPS No.99 of 2019.
4. The order passed in WPS No. 95 of 2019 and WPS No.99 of 2019(supra)
shall also be applicable to the case of present writ petitioner. It is directed
that respondents 3 & 4 shall take appropriate decision at the earliest for
releasing the arrears of payment which the petitioner is entitled for. It is
expected that a decision shall be taken within a period of 90 days from the
date of receipt of this order.
5. With the above observations, this writ petition stands finally disposed of.
Sd/-
(P. Sam Koshy) Judge Rohit
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!