Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaswinder Singh And Ors vs Union Of India And Ors
2021 Latest Caselaw 498 Del

Citation : 2021 Latest Caselaw 498 Del
Judgement Date : 15 February, 2021

Delhi High Court
Jaswinder Singh And Ors vs Union Of India And Ors on 15 February, 2021
$~Suppl.-11
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
+      W.P. (C) 1569/2021
       JASWINDER SINGH AND ORS    .....Petitioners
                    Through: Mr. Ankur Chibber, Advocate
                          Versus
       UNION OF INDIA AND ORS .....Respondents
                     Through: Ms. Rashmi Bansal, Sr. Panel
                              Counsel with Mr. Rajat Bhatia and
                              Ms. Rupali Nidhi Sahay,
                              Advocates

%                                   Date of Decision: 15th February, 2021

CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MS. JUSTICE ASHA MENON
                            JUDGMENT

MANMOHAN, J (Oral):

CM APPL. 4470/2021 Allowed, subject to just exceptions.

W.P. (C) 1569/2021

1. Present writ petition has been filed challenging the OM dated 17th February, 2020 to the extent that it declares that only those candidates whose results for recruitment were declared before 01st January, 2004 against vacancies occurring on or before 31st December, 2003, shall be eligible for coverage under the old pension scheme. Petitioners also pray for issuance of writ of mandamus directing the respondents to extend the benefit of old pension scheme to the petitioners as has been granted to

similarly situated persons through a catena of judgments passed by this Court and affirmed by the Supreme Court, from the date of appointment of the petitioners with all consequential benefits.

2. Learned counsel for the petitioners states that the Staff Selection Commission (SSC) had issued a common advertisement inviting applications for filling up the post of Sub-Inspectors in Central Police Organization (Sub-Inspector) Examination, 2003 through various levels of examination conducted by the SSC. He emphasises that as per the advertisement the last date for applying under the said advertisement was 18th July, 2003.

3. He states that the petitioners applied for the said post and accordingly appeared in written examination on 07th September, 2003 as well as for Physical Endurance Test during 17th November 2003 to 30th November, 2003 and interview as well as medical examination were held between February and April, 2004. According to him, the results were published in the newspaper during 22nd May, 2004 to 28th May, 2004.

4. Learned counsel for the petitioners points out that in the interregnum, a new Contributory Pension Scheme was introduced vide Notification dated 22nd December, 2003, which was to be implemented w.e.f. 01st January, 2004.

5. He contends that batchmates of the petitioners have been given benefit of Old Pension Scheme under various judgements passed by this Court in Patil Gopal Babulal & Ors. vs. Union of India & Ors., W.P.(C) 11646/2018; Tanaka Ram & Ors. vs. Union of India & Ors., 2019 (174) DRJ 146 (DB); Shyam Kumar Choudhary and Ors. vs. Union of India being W.P.(C) No.1358 of 2017, Niraj Kumar Singh & Ors. vs. Union

of India & Ors., W.P.(C) No.13129/2019 and SI/MIN M.R. Gurjar & Ors. vs. Union of India & Ors., W.P.(C) 8208/2020.

6. Issue notice.

7. Ms. Rashmi Bansal, Advocate accepts notice on behalf of respondents. She prays for some time to file a counter-affidavit.

8. However, keeping in view the fact that similar matters have already been disposed of, the request for filing counter-affidavit is declined.

9. Having regard to the fact that in the present case also the advertisement/notification was issued in June, 2003 i.e. prior to coming into force of the present contributory pension scheme on 22nd December, 2003, this Court is of the opinion that petitioners cannot be deprived of the benefit of the Old Pension Scheme. This is more so when the batchmates of the petitioners are getting this benefit under various judgements passed by this Court.

10. For the above reasons, the petition is allowed. Respondents are directed to extend the benefit of Old Pension Scheme to each of these petitioners and pass consequential orders within a period of eight weeks from today. Accordingly, the writ petition stands disposed of.

MANMOHAN, J

ASHA MENON, J FEBRUARY 15, 2021 rn

 
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 Newsletter