Citation : 2023 Latest Caselaw 4251 Del
Judgement Date : 18 October, 2023
$~72 & 73
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: 18.10.2023
+ W.P.(C) 4561/2019
INDIAN EX BORDERMEN MOVEMENT AND ORS. ..... Petitioner
Versus
UNION OF INDIA AND ORS. ..... Respondents
AND
+ W.P.(C) 1696/2020
SURENDRA NATH TIWARI ..... Petitioner
Versus
UNION OF INDIA AND ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioner: Mr. A.K. Trivedi and Mr. Yash Jangra, Advocates.
For the Respondents: Mr. Tanveer Ahmed Ansari, Senior Panel Counsel for
UOI.
Mr. Saroj Bidawat, Advocate for UOI (Through VC).
CORAM:-
HON'BLE MR. JUSTICE SANJEEV SACHDEVA
HON'BLE MR. JUSTICE MANOJ JAIN
JUDGMENT
SANJEEV SACHDEVA, J. (ORAL)
Signature Not Verified Digitally Signed
Signing Date:19.10.2023 16:15:10 CM. APPL. 54561/2023 in W.P. (C) 4561/2019 CM. APPL. 54456/2023 in W.P. (C) 1696/2020
1. By these applications, petitioners seek listing of their writ petitions, which were adjourned sine die by order dated 12.10.2022.
2. For the reasons stated in the applications, the same are allowed. The petitions are taken up for consideration today.
W.P. (C) 4561/2019 W.P. (C) 1696/2020
3. These petitions were adjourned sine die by order dated 12.10.2022 to await the outcome of Special Leave Petition, which was pending before the Supreme Court. Subsequently, by judgment in Director (Admn. And HR) KPTCL & Ors. Vs. C.P. Mundinamani and Ors., 2023 SCC OnLine SC 401, which was then followed in SLP (Civil) 2646/2020 and other connected petitions on 11.07.2023, the Supreme Court has directed that the respondents have to grant one annual increment which the petitioners earn on the last day of their service for rendering their service in the preceding one year from the date of retirement with good behaviour and efficiency.
4. It is an admitted position that the case of the petitioners herein is squarely covered by the judgment of the Supreme Court in Director (Admn. And HR) KPTCL (supra).
Signature Not Verified Digitally Signed
Signing Date:19.10.2023 16:15:10
5. These petitions are disposed, directing the respondents to grant an increment and re-fix their monthly pension/pensionary benefits considering the service rendered by each of the petitioners in the preceding one year as has been held by the Supreme Court in Director (Admn. And HR) KPTCL (supra). Arrears be computed and disbursed to the petitioners, preferably within a period of six weeks from today.
SANJEEV SACHDEVA, J
MANOJ JAIN, J OCTOBER 18, 2023 NA
Signature Not Verified Digitally Signed
Signing Date:19.10.2023 16:15:10
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!