Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baldau Prasad Patel vs State Of Chhattisgarh
2022 Latest Caselaw 2694 Chatt

Citation : 2022 Latest Caselaw 2694 Chatt
Judgement Date : 26 April, 2022

Chattisgarh High Court
Baldau Prasad Patel vs State Of Chhattisgarh on 26 April, 2022
                                       1


                                                                              NAFR

           HIGH COURT OF CHHATTISGARH AT BILASPUR

                         WPS No. 2971 of 2022
 Baldau Prasad Patel S/o Harprasad Patel, Aged About 44 Years Working
  As Lecturer (L.B.), Govt. Higher Secondary School, Magarghata, Block
  Nawagarh, District Bemetara Chhattisgarh, District : Bemetara,
  Chhattisgarh
                                                                    ---- Petitioner
                                Versus
1. State Of Chhattisgarh Through The Secretary, School Education
   Department, Mahanadi Bhawan, Nawa Raipur, Atal Nagar, P.S. Rakhi,
   District Raipur Chhattisgarh, District : Raipur, Chhattisgarh
2. The Secretary, Panchayat And Rural Development Department,
   Mahanadi Bhawan, Nawa Raipur, Atal Nagar, P.S. Rakhi, District Raipur
   Chhattisgarh, District : Raipur, Chhattisgarh
3. The Commissioner-Cum-Director, Directorate Of Panchayat, Nawa
   Raipur, Atal Nagar, P.S. Rakhi, District Raipur Chhattisgarh, District :
   Raipur, Chhattisgarh
4. The Chief Executive Officer, Zila Panchayat, District Bemetara
   Chhattisgarh, District : Bemetara, Chhattisgarh
5. The District Education Officer, District Bemetara Chhattisgarh, District :
   Bemetara, Chhattisgarh
6. The Block Education Officer, Nawagarh,                     District   Bemetara
   (Chhattisgarh), District : Bemetara, Chhattisgarh
                                                                 ---- Respondent

WPS No. 2975 of 2022  Gopal Singh Sahu S/o Shri Shyam Lal Sahu Aged About 44 Years Working As Lecturer (L.B.), Govt. Higher Secondary School, Magarghata, Block Nawagarh, District Bemetara Chhattisgarh.

---- Petitioner Versus

1. State Of Chhattisgarh Through The Secretary, School Education Department, Mahanadi Bhawan, Nawa Raipur, Atal Nagar, P.S. Rakhi, District Raipur Chhattisgarh.

2. The Secretary Panchayat And Rural Development Department, Mahanadi Bhawan, Nawa Raipur, Atal Nagar P.S. Rakhi, District Raipur Chhattisgarh.

3. The Commissioner Cum Director Directorate Of Panchayat, Nawa Raipur, Atal Nagar, P.S. Rakhi, District Raipur Chhattisgarh.

4. The Chief Executive Officer Zila Panchayat District Bemetara Chhattisgarh.

5. The District Education Officer District Bemetara Chhattisgarh.

---- Respondent

For Petitioner : Mr. Aman Kesharwani, Advocate For State : Mr. R.M. Solapurkar, Govt. Advocate

Hon'ble Shri Justice P. Sam Koshy Order on Board 26/04/2022

1. The limited grievance, which the petitioners have raised in the present writ petition by virtue of the 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} have been granted benefit of revised pay-scale on completion of 8 years of service.

2. Learned counsel for the petitioners submits that the grievance, which now remains, is that the benefit is being provided to the petitioners prospectively and though the respondents have made a calculation, which the petitioners were entitled from the date of their completion of 8 years of service, but no effective orders have been passed nor the department has taken any steps for release of the arrears of payment. The petitioners pray for appropriate direction to the respondents for releasing the said amount.

3. 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 respondents have complied with the order to the extent of granting revised pay scale to the petitioners, let respondents No.2 & 3 take an appropriate decision at the earliest, so far as release of the arrears of payment is concerned, which the petitioners are entitled for. The petitioners are also directed to furnish the representation before the said authorities as well. It is expected from the concerned authorities that they shall take decision in this regard within a period of 90 days from the date of receipt of a copy of this order and/or from the date of receiving representation of the petitioners.

4. The writ petition is accordingly stands disposed of.

Sd/-

(P. Sam Koshy) Judge Ved

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter