Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Motilal Sethiya vs Union Of India
2022 Latest Caselaw 6954 Chatt

Citation : 2022 Latest Caselaw 6954 Chatt
Judgement Date : 18 November, 2022

Chattisgarh High Court
Motilal Sethiya vs Union Of India on 18 November, 2022
                                     1



                                                                    NAFR
            HIGH COURT OF CHHATTISGARH, BILASPUR

                            WPS No. 7708 of 2022
  •    Motilal Sethiya S/o Late Punau Ram Sethiya Aged About 45 Years
       Working as Cook At Govt. Primary School Talabpara Guhaborand,
       Block And Tahsil Makadi District Kondagaon Chhattisgarh.

                                                          ---- Petitioner

                                 Versus

  1. Union of India through the Secretary Ministry of Human
     Resources Development, Department of School Education and
     Literacy, Mid Day Meal Division Shashtri Bhawan New Delhi.
  2. State of Chhattisgarh through the Secretary, Department of
     Education Mahanadi Bhawan, Mantralaya Naya Raipur, District-
     Raipur, Chhattisgarh.
  3. The Secretary Department of Finance Mahanadi Bhawan,
     Mantralaya, Naya Raipur, District- Raipur, Chhattisgarh.
  4. The Director School Education, Directorate School Education,
     Shiksha Parisar, Pension Bada, Raipur, District- Raipur,
     Chhattisgarh.
  5. District Education Ofcer District Konda Gaon, Ofce of District
     Education, Thana and Tahsil Kondagaon, District- Konda Gaon,
     Chhattisgarh.
  6. Block Education Ofcer           Block   Ofce   at   Makadi,   District-
     Kondagaon, Chattisgarh.

                                                     ----- Respondents

For Petitioner : Mr. N.K. Malviya, Advocate For Union of India : Mr. Bhupendra Pandey, Advocate For the State : Mr. Ravi Bhagat, Govt. Advocate

Single Bench: Hon'ble Mr. Justice Parth Prateem Sahu Order On Board

18/11/2022

1. Learned counsel for petitioner would submit that petitioner is

working as 'Cook' under Mid-Day Meal Scheme formulated by

respondent No.1 & 2. Petitioner is being paid Rs.40/- per day

as wages and not at the rate fied by the Collector. Identical

issue came up for consideration in WPS No.291/2022 and Co-

ordinate Bench of this Court disposed of the same vide order

dated 19.01.2022 directing respondent No.2 therein to

consider and decide representation to be submitted by

petitioner therein eipeditiously within stipulated time. Learned

counsel for petitioner herein submits that this writ petition

may also be disposed of in terms of aforementioned order

dated 19.1.2022.

2. Learned counsel representing respective respondents submit

that they do not have any objection to limited prayer made by

learned counsel for petitioner.

3. Heard learned counsel for parties and perused documents fled

along with writ petition.

4. WPS No.291/2022, parties being Johar Lal v. Union of India

& ors, came to be disposed of on 19.01.2022 by following

order;-

"1. Learned counsel for the petitioner would submit that the petitioner is working on the post of Cook in the Government Middle School, Hitapathar and he is being paid 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, he is 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 judgements 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 herein above. The principle of 'equal pay for equal work' has also been extended to temporary employees (differently described as work charge, daily wage, casual ad hoc, contractual, and the like). The legal position, relating to temporary employees, has been summarized by us, in paragraph 44 herein-above. The above legal position which has been repeatedly declared, is being reiterated by us, yet again".

2. In view of the above, respondent No.2 is directed to consider the representation of the petitioner 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 petitioner is at liberty to make an additional representation, if any.

3. With the aforesaid direction, the writ petition stands finally disposed off."

5. Considering the facts and circumstances of case and

submission of learned counsel for respective respondents that

they are not having any objection to limited prayer of learned

counsel for petitioner that this writ petition may also be

disposed of in terms of the order dated 19.01.2022 passed in

WPS No.291/2022, this writ petition stands disposed of

permitting petitioner to submit representation before

respondent Nos.1 & 2 within three weeks from today, for

redressal of his grievance as projected in this writ petition. On

making such representation, respondent No.1 & 2 are directed

to consider and decide the same in accordance with law within

an outer limit of three months from the date of its receipt,

keeping in mind decision of Hon'ble Supreme Court in case of

State of Punjab & ors v. Jagjit Singh & ors, reported in

(2017) 1 SCC 148.

Certifed copy as per rules.

Sd/-

(Parth Prateem Sahu) Judge /P a w a n

 
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 : MAIMS

 
 
Latestlaws Newsletter