Citation : 2022 Latest Caselaw 725 Chatt
Judgement Date : 11 February, 2022
1
WPS No. 880 of 2022
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
WPS No. 880 of 2022
1. Fagwa Ram Yadav S/o Late Pardeshi Ram Yadav,
Aged About 56 Years, R/o Village Durgitola,
Tehsil Dondi Lohara, District Balod
Chhattisgarh.
2. Smt. Dipika Thakur W/o Pawan Kumar Thakur,
Aged About 30 Years, R/o Village Durgitola,
Tehsil Dondi Lohara, District Balod
Chhattisgarh.
Petitioners
Versus
1. Union Of India Through Secretary Ministry Of
Human Resources Development, Department Of
School Education And Literacy, Mid Day Meal
Division, Shastri Bhawan New Delhi.
2. State Of Chhattisgarh, Through The
Secretary, Department Of Education, Mahanadi
Bhawan, Mantralaya, Naya Raipur, District
Raipur Chhattisgarh.
3. Directorate, School Education Through The
Director School Education, Shiksha Parishar,
Pension Bada, Raipur District Raipur
Chhattisgarh.
4. Block Education Officer, Dondi Lohara,
District Balod Chhattisgarh.
2
WPS No. 880 of 2022
5. Aashram Shala, Durgitola Block Dondi Lohara
District Balod Chhattisgarh.
6. State Of Chhattisgarh Through The Secretary
Department Of Finance, Mahanadi Bhawan,
Mantralaya Naya Raipur, District Raipur
Chhattisgarh.
Respondents
WPS No. 886 of 2022
Shri Malkham Ravate S/o Jhaggeram Ravte, Aged About 42 Years, R/o Village Chipra, Tehsil Dondi Lohara District Balod Chhattisgarh.
Petitioner
Versus
1. Union Of India, Through Secretary Ministry Of Human Resources Development, Department Of School Education And Literacy, Mid Day Meal Division, Shastri Bhawan New Delhi.
2. State Of Chhattisgarh, Through The Secretary, Department Of Education, Mahanadi Bhawan, Mantralaya, Naya Raipur, District Raipur Chhattisgarh.
3. Directorate, School Education Through The Director School Education, Shiksha Parishar, Pension Bada, Raipur District Raipur Chhattisgarh.
4. Block Education Officer, Dondi Lohara,
WPS No. 880 of 2022
District Balod Chhattisgarh.
5. Government Primary School Chipra, Block Dondi Lohara, District Balod Chhattisgarh.
6. State Of Chhattisgarh Through The Secretary Department Of Finance, Mahanadi Bhawan, Mantralaya, Naya Raipur, District Raipur Chhattisgarh.
Respondents
WPS No. 927 of 2022
Smt. Milapa Bai D/o Omprakash Hidco, Aged About 30 Years, R/o Village Pidiyal, Block Dondi Lohara, District Balod, Chhattisgarh.
Petitioner
Versus
1. Union Of India Through Secretary Ministry Of Human Resources Development, Department Of School Education And Literacy, Mid Day Meal Division, Shastri Bhawan New Delhi.
2. State Of Chhattisgarh, Through The Secretary, Department Of Education, Mahanadi Bhawan, Mantralaya, Naya Raipur, District Raipur Chhattisgarh.
3. Directorate, School Education Through The Director School Education, Shiksha Parishar, Pension Bada, Raipur District Raipur Chhattisgarh.
WPS No. 880 of 2022
4. Block Education Officer, Dondi Lohara, District Baloda Chhattisgarh.
5. Government Primary School, Pidiyal Block Dondi Lohara, District Balod Chhattisgarh.
6. State Of Chhattisgarh Through The Secretary Department Of Finance, Mahnadi Bhawan, Mantralaya Naya Raipur District Raipur Chahttisgarh.
Respondents
For Petitioners :Mr. Sudhanshu Kumar Singh, Adv. For UOI : Ms. Anuja Sharma, Adv. For State : Mr. Ravi Bhagat, Dy. G.A.
Hon'ble Shri Justice Sanjay K. Agrawal Order On Board (Through Video Conferencing)
11/02/2022
1. Since common question of law and fact is
involved in these writ petitions, they were
clubbed together and heard together and are
being disposed off by this common order.
2. Learned counsel for the petitioners would
submit that the petitioners are working on
the post of Cook under the scheme of mid day
meal under Block Dondi Lohara in the School,
respondent No.5, and they are being paid
WPS No. 880 of 2022
only Rs.1200/ per month i.e. Rs.40/ per
day, whereas, according to the schedule
Annexure P/2, minimum wages prescribed by
the Chhattisgarh Minimum Wage, they are
entitled for Rs.306.67/ per day. He would
rely upon the judgment of the Supreme Court
in the matter of State of Punjab & Ors. vs.
Jagjit Singh & Ors., decided on 26th October,
2016 in which the Supreme Court has held
that the principle of equal pay for equal
work will also applicable to all the
temporary employees and has been held as
under:
"54. There is no room for any doubt, that the principle of 'equal pay for equal work' has emerged from an interpretation of different provisions of the Constitution. The principle has been expounded through a large number of judgments rendered by this Court, and constitutes law declared by this Court. The same is binding on all the courts in India, under Article 141 of the Constitution of India. The parameters of the principle, have been summarized by us in paragraph 42 hereinabove. The principle of 'equal pay for equal work'
WPS No. 880 of 2022
has also been extended to temporary employees (differently described as work charge, dailywage, casual adhoc, contractual, and the like). The legal position, relating to temporary employees, has been summarized by us, in paragraph 44 hereinabove. The above legal position which has been repeatedly declared, is being reiterated by us, yet again".
3. In view of the above, respondent No.2 is
directed to consider the representations of
the petitioners in the light of aforesaid
judgment of the Supreme Court within 30 days
from the date of receipt of certified copy
of this order and to pass a reasoned order,
in accordance with law on its own merit. The
petitioners are at liberty to make an
additional representation, if any.
4. With the aforesaid direction, the writ
petitions stand finally disposed off. No
order as to cost(s).
Sd/ (Sanjay K. Agrawal) Judge Ankit
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!