Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar Sahu, Ex Cpl 742598-N vs Union Of India & Ors
2025 Latest Caselaw 1798 Del

Citation : 2025 Latest Caselaw 1798 Del
Judgement Date : 8 August, 2025

Delhi High Court

Santosh Kumar Sahu, Ex Cpl 742598-N vs Union Of India & Ors on 8 August, 2025

Author: Navin Chawla
Bench: Navin Chawla
                  $~1 & 2 (Special Bench)
                  *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                Date of decision: 08.08.2025
                  +      W.P.(C) 12208/2023
                  +      W.P.(C) 12284/2023
                         SANTOSH KUMAR SAHU, EX CPL 742598-N .....Petitioner
                         RADHA KRISHAN SAHOO, EX CPL 742467-A .....Petitioner
                                         Through: Mr.Suresh Tripathy, Adv. in
                                                  W.P.(C) 12208/2023
                                                  Mr.Ankur Chhibber, Adv. in
                                                  W.P.(C) 12284/2023
                                         versus
                         UNION OF INDIA & ORS.                               .....Respondents
                                       Through:               Mr.Rishabh Sahu, SPC with
                                                              Mr.Sameer Sharma, Adv. and
                                                              Mr.Amit Acharya, GP (through
                                                              VC) in W.P.(C) 12208/2023
                                                              Mr.Amit Gupta, SPC with
                                                              Mr.Atik Gill and Mr.Karan
                                                              Singh Rawal, Advs. and
                                                              Mr.Vidur Dwivedi, GP in
                                                              W.P.(C) 12284/2023
                                                              Sgt Manish Kumar Singh and
                                                              Sgt Mritunjay (Air Force Legal
                                                              Cell)
                         CORAM:
                         HON'BLE MR. JUSTICE NAVIN CHAWLA
                         HON'BLE MS. JUSTICE SHALINDER KAUR

                  NAVIN CHAWLA, J. (ORAL)

CM APPL. 1231/2025 in W.P.(C) 12208/2023 CM APPL. 16468/2025 in W.P.(C) 12284/2023

1. These applications seek condonation of the delay in filing the

review petitions.

2. For the reasons stated in the applications, the same is allowed.

3. The applications stand disposed of.

4. These review petitions have been filed seeking review of our Judgment dated 27.11.2024, by which we had allowed the above writ petitions and directed that the petitioner(s) shall be entitled to condonation of the shortfall in qualifying service for the grant of pro- rata pension, in terms of Officer Order dated 14.08.2001.

5. The grievance of the respondents/review petitioners is that this Court did not take note of the Circular bearing No.1(4)/2007/D(Pen/Policy)/Vol-II dated 04.11.2022, which expressly states that for the grant of pro-rata pension, the condonation of shortfall in service shall not be admissible.

6. It is further submitted during the course of arguments that, in any case, the petitioners, being Persons Below Officer Rank (in short, 'PBOR'), were not entitled to the grant of pro-rata pension. As far as this ground is concerned, which has been urged only orally, the same is covered by the Judgment of this Court in Govind Kumar Srivastava v. Union of India & Ors., 2019 SCC OnLine Del 6425, wherein this Court found that the exclusion of the PBOR from the grant of pro-rata pension under the Circular dated 19.02.1987 was violative of Article 14 of the Constitution of India. We may reproduce the relevant finding of the Court as under:

"20. A weak attempt was made by learned counsel

for the Respondents to suggest that the Petitioner was not permanently absorbed in Air India and therefore his case may stand on a different footing. Apart from the fact that this is factually incorrect, the question really is whether there is any rational basis for holding a NCO/ PBOR like the Petitioner disentitled to pro rata pension in terms of the letter/circular dated 19th February 1987, once such PBOR has fulfilled all other conditions for grant of pro rata pension viz., completion of ten years of regular service in the Defence Services followed by absorption in a PSU. The Court is unable to find any such justification or rational basis being put forth by the Respondents to justify the discriminatory treatment. The explanation put forth that grant of the benefit to Ex-Sergeant Kalan was because his was "a special case" and should not be treated as a precedent, and on that basis to deny the Petitioner who is identically placed the same relief, does not stand legal scrutiny.

21. With the Respondents failing to answer the principal challenge by the Petitioner to discriminatory part of the circular/letter dated 19th February 1987, the Court has no hesitation in holding that the denial in terms of the said letter/circular of the benefit of pro rata pension to PBORs/NCOs like the Petitioner is violative of Article 14 of the Constitution."

7. As far as the reliance on the Circular dated 04.11.2022 is concerned, paragraph 5 thereof on which reliance has been placed by the respondents/review petitioners, reads as under:

"5. No Pro-rata pension will be payable to a JCO/OR absorbed in a Central Public Enterprises/Central Autonomous Bodies/ Central Public Sector Undertaking with less than 10 years of qualifying service in Defence Service. Further, condonation of short fall in Service shall not be admissible for grant of pro-rata pension, if JCOs/OR has less than 10 years of qualifying

service."

8. The Circular cannot have a retrospective effect. In the present case, the petitioners had moved to the Public Sector Enterprises much before the issuance of the said Circular. Therefore, the Circular can have no effect on the entitlement of the petitioners to the grant of pro- rata pension after allowing condonation of shortfall in the qualifying service in terms of the extant circular/regulations.

9. The learned counsel for the review petitioner also sought to reargue that even as per the Circular dated 19.02.1987, the Writ Petitioners had to complete full ten years of qualifying service without any benefit of the condonation of the shortfall in the same. We have already considered this submission while passing our judgment dated 27.11.2024. In the garb of review, the review petitioners cannot reargue the matter and convert these proceedings to one of appeal.

10. We, therefore, find no merit in the review petitions. The same are, accordingly, dismissed.

NAVIN CHAWLA, J

SHALINDER KAUR, J AUGUST 8, 2025/ns

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter