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

Radheshyam Sahu vs State Of Chhattisgarh
2025 Latest Caselaw 4198 Chatt

Citation : 2025 Latest Caselaw 4198 Chatt
Judgement Date : 3 September, 2025

Chattisgarh High Court

Radheshyam Sahu vs State Of Chhattisgarh on 3 September, 2025

                                                        1




RAVI
        Digitally
        signed by
        RAVI
        SHANKAR
                                                                        2025:CGHC:44830
SHANKAR MANDAVI
MANDAVI Date:
        2025.09.08
        12:02:56
        +0530




                                                                                      NAFR

                              HIGH COURT OF CHHATTISGARH AT BILASPUR


                                             WPS No. 993 of 2020



                     1 - Neguram Sahu S/o Bhaduram Sahu Aged About 63 Years R/o
                     Kridutt Colony, Laxmi Nivas Chowk, Gokulpur, Tahsil And District
                     Dhamtari Chhattisgarh., District : Dhamtari, Chhattisgarh
                                                                          --- Petitioner
                                                     versus

                     1 - State Of Chhattisgarh Through The Secretary, Department Of Water
                     Resources, Capital Complex, New Raipur, Raipur Chhattisgarh., District
                     : Raipur, Chhattisgarh

                     2 - Chief Engineer, Department Of Water Resources, Shankar Nagar,
                     Raipur, District Raipur Chhattisgarh., District : Raipur, Chhattisgarh

                     3 - Executive Engineer, Jal Prabandh Sambhag Code No. 38, Rudri,
                     District Dhamtari Chhattisgarh., District : Dhamtari, Chhattisgarh

                     4 - Joint Director, Kosh Lekha Avam Pension, Raipur Division, Raipur,
                     District Raipur Chhattisgarh., District : Raipur, Chhattisgarh
                                                                            --- Respondent(s)

1 - Radheshyam Sahu S/o Parauram Sahu Aged About 65 Years R/o Village Janwar Post Arodhi Tahsil And District Dhamtari, Chhattisgarh, District : Dhamtari, Chhattisgarh

---Petitioner

Versus

1 - State Of Chhattisgarh Through The Secretary, Department Of Water Resources, Capital Complex, New Raipur, Raipur, Chhattisgarh, District : Raipur, Chhattisgarh

2 - Chief Engineer Department Of Water Resources, Shankar Nagar, Raipur, District Raipur, Chhattisgarh, District : Raipur, Chhattisgarh

3 - Executive Engineer Water Management Division Rudri, District Dhamtari, Chhattisgarh, District : Dhamtari, Chhattisgarh

4 - Joint Director Kosh Lekha Avam Pension, Raipur Division, Raipur, District Raipur, Chhattisgarh, District : Raipur, Chhattisgarh

--- Respondent(s)

1 - Hooblal Sharma S/o Late Narsingh Prasad Sharma Aged About 64 Years R/o Krishna Nagar, Rudri, Post Rudri, District Dhamtari, Chhattisgarh., District : Dhamtari, Chhattisgarh

---Petitioner Versus

1 - State Of Chhattisgarh Through The Secretary, Department Of Water Resources, Capital Complex, New Raipur, Raipur, Chhattisgarh., District : Raipur, Chhattisgarh

2 - Chief Engineer Department Of Water Resources, Shankar Nagar, Raipur, District Raipur, Chhattisgarh., District : Raipur, Chhattisgarh

3 - Executive Engineer Mahanadi Jalasay Pariyojna No. 1, Gangrel, District Dhamtari, Chhattisgarh., District : Dhamtari, Chhattisgarh

4 - Joint Direcotr Kosh Lekha Avam Pension, Raipur Division, Raipur, District Raipur, Chhattisgarh., District : Raipur, Chhattisgarh

--- Respondent(s) (Cause title taken from Case Information System)

For Petitioners : Mr. Sudeep Johri, Advocate For State/Respondents : Mr. Ritesh Giri, Panel Lawyer

Hon'ble Shri Justice Naresh Kumar Chandravanshi

Order on Board

03/09/2025

1. Since the issue involved in all the writ petitions is similar, they are

being heard and decided by this common order.

2. By filing instant writ petitions under Article 226 of the Constitution

of India, the petitioners have prayed that the service rendered by

them as daily wage employees before they were regularized in

the department under the respondents, should also be counted

as qualifying service in respect of entitlement of full pension and

other retiral dues on completion of service on their retirement.

[For the sake of convenience, WPS No. 993/2020 would be

taken-up as lead case]

3. At the outset, learned counsel for the petitioners submits that

after superannuation of the petitioner on 30.09.2018, amount of

gratuity has been paid to him counting past service rendered by

him as daily wage employee, i.e. from 26.05.1976. He further

submits that since amount of gratuity has already been paid to

the petitioner counting his past service rendered by him as daily

wages employee, as such, that period also be counted for the

purpose of grant of pension to him.

4. Per contra, learned counsel for the State submits that during the

period, i.e. from 26.05.1976 to 27.07.1995, the petitioner was not

regularized in service, therefore, he is not entitled to get the

benefit of counting aforesaid period for pension purpose.

5. I have heard learned counsel for the parties and perused the

material available on record.

6. The issue involved in the instant petitions stands squarely

covered by the decision of the Division Bench of this Court in the

case of Lakhanram Sahu & Ors. Vs. State of Chhattisgarh &

Ors. , WA No.281/2013 and other analogous appeals, decided on

26.02.2015, which has further been reiterated by learned Division

Bench in Writ Appeal No.139/2022 (State of Chhattisgarh &

Ors. vs. Dayanand Mudaliar).

7. Common Order dated 17.5.2018 passed by learned Single Judge

of this Court in WPS No.3719/2018 & WPS No.3728/2018, was

upheld by the learned Division Bench in WA No.139/2022. It has

been observed in para 3 of order dated 17.5.2018 that Finance

Department has also issued Circular on 28.02.2018 for counting

past services of daily wage employees for pensionable service.

Para 3 of the aforesaid order is reproduced as under:-

"3. In addition, it is also relevant to take note of the fact that the Finance department of the State of Chhattisgarh vide a circular No.8/2018, dated 28.02.2018 have held that the period of the Daily wage employees, who have been regularized subsequent to 01.11.2004, their past services as daily wage employee would also be treated as pensionable service."

8. In view of the aforesaid factual matrix of the case and the

judgment rendered by the learned Division Bench in afore cited

cases, this Court is of the opinion that ends of justice would meet

if these writ petitions itself are disposed of with a direction to

respondents No.1 to 4 to take all necessary steps to ensure that

the services rendered by the petitioners as daily wage employees

and if the petitioners have been as a daily wage employees itself

regularized in the department, then their period rendered as daily

wage employees may also be treated as pensionable service.

9. With aforesaid observation and direction, all the writ petitions

stand allowed and disposed of.

Sd/-

(Naresh Kumar Chandravanshi) Judge

Ravi Mandavi

 
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