Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaguar Singh Chandel(Retd) vs Union Of India And Ors
2022 Latest Caselaw 2868 Del

Citation : 2022 Latest Caselaw 2868 Del
Judgement Date : 10 November, 2022

Delhi High Court
Jaguar Singh Chandel(Retd) vs Union Of India And Ors on 10 November, 2022
                                               Neutral Citation Number 2022/DHC/004795


                          $~28
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                        Date of decision: November 10, 2022
                          +      W.P.(C) 15419/2022 & CM.APPL.47940/2022
                                 JAGUAR SINGH CHANDEL(RETD)                            ..... Petitioner
                                                       Through:   Mr. Manoj Kumar Gupta alongwith
                                                                  Mr. Kamil, Advocates
                                                versus
                                 UNION OF INDIA AND ORS                             ..... Respondents
                                                       Through:   Mr. Vivek Goyal, CGSPC with Mr.
                                                                  Gokul Sharma, G. P, JWO V. K. Dixit,
                                                                  Air Force
                                 CORAM:
                                 HON'BLE MR. JUSTICE SURESH KUMAR KAIT
                                 HON'BLE MR. JUSTICE SAURABH BANERJEE
                                               J U D G M E N T (oral)

1. The petitioner has filed the present petition seeking a writ of mandamus for directing the respondents for grant of pro-rata pension in favour of the petitioner from the date of his discharge with all consequential benefits along with arrears and interest.

2. Learned counsel for the petitioner submits that the petitioner, after enrolling in Indian Air Force on 18.12.1998, appeared for an interview and was selected as an Officer in Public Sector Bank after obtaining "No Objection Certificate" on 05.01.2009 from respondents. The petitioner stood discharged from the services of IAF on 09.02.2009 after rendering regular service of 10 years and 02 months, thereafter, he joined the above-said Bank in terms of the appointment letter dated 26.06.2009.

3. Learned counsel for the petitioner further submits that by virtue of Office Memorandum No. 28/30/2004-P & PW (B) dated 26.07.2005 and in

Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:11.11.2022 19:16:07 Neutral Citation Number 2022/DHC/004795

terms of rule 37 of Central Civil Services (Pension) Rules, 1972, all employees of Central Government are entitled to grant of pro-rata pension benefits.

4. This Court vide judgment dated 09.01.2019 in W.P.(C) No. 10026/2016, titled as Govind Kumar Srivastava Vs. Union of India & Ors., has directed the respondents to grant pro-rata pension with arrears to the petitioner therein for his past services which has been upheld by the apex Court.

5. Notice issued.

6. Mr. Vivek Goyal, learned Central Government Senior Panel Counsel accepts notice on behalf of respondents and submits that the case of petitioner shall be considered and his pro-rata pension shall be released, if he is found eligible.

7. Upon hearing the learned counsel for the parties, we hereby direct the respondents to consider the case of petitioner and release pro-rata pension with appropriate interest if he is found eligible, in terms of judgment dated 09.01.2019 in W.P.(C) No. 10026/2016.

8. With aforesaid directions, the present petition is disposed of. Pending application is disposed of as infructuous.

(SURESH KUMAR KAIT) JUDGE

(SAURABH BANERJEE) JUDGE

NOVEMBER 10, 2022/akr

Signature Not Verified Digitally Signed By:BABLOO SHAH Signing Date:11.11.2022 19:16:07

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
Latestlaws Newsletter