Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hema Nath vs The State Of Assam And 5 Ors
2022 Latest Caselaw 1482 Gua

Citation : 2022 Latest Caselaw 1482 Gua
Judgement Date : 6 May, 2022

Gauhati High Court
Hema Nath vs The State Of Assam And 5 Ors on 6 May, 2022
                                                               Page No.# 1/3

GAHC010011262022




                      THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                         Case No. : WP(C)/558/2022

         HEMA NATH
         S/O LATE LILA KANTA NATH, R/O VILL- BAMUNBARI, P.O.-SOLAGURI,
         DIST- SONITPUR, ASSAM, PIN-784180
         VERSUS
         THE STATE OF ASSAM AND 5 ORS.
         REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
         OF ASSAM, IRRIGATION DEPARTMENT, DISPUR, GUWAHATI-6
         2:THE COMMISSIONER AND SECRETARY TO THE GOVT. OF ASSAM
          PENSION AND PUBLIC GRIEVANCES DEPARTMENT
          DISPUR
          GUWAHATI-6
         3:THE CHIEF ENGINEER
          IRRIGATION DEPARTMENT
          2ND
          BLOCK-B
          KRISHNA NAGAR
          CHANDMARI
          GUWAHATI-03
         4:THE ACCOUNTANT GENERAL (A AND E)
          MAIDAMGAON
          BELTOLA
          GUWAHATI-29
         5:THE EXECUTIVE ENGINEER
          ITAKHOLA DIVISION (IRRIGATION) DEPARTMENT
         TEZPUR
          DIST- SONITPUR
         ASSAM
          PIN-784001
         6:THE TREASURY OFFICER
         TEZPUR
          DIST-SONITPUR
         ASSAM
          PIN-78400
                                                                       Page No.# 2/3

Advocate for the Petitioner   : MR. K R PATGIRI

Advocate for the Respondent : SC, IRRIGATION

                                  BEFORE
                HONOURABLE MR. JUSTICE MICHAEL ZOTHANKHUMA

                                          ORDER

06.05.2022

Heard Mr. Mr. K.R. Patgiri, learned counsel for the petitioner, who submits that the petitioner was engaged as a Muster Roll Worker on 01.06.1991 in the office of the respondent no.5. The petitioner's service was regularized as Khalasi w.e.f. 22.07.2005 as reflected in the petitioner's Service Book. The petitioner thereafter retired from service on attaining the age of superannuation on 30.09.2011, after rendering 20 years and 4 months service as a Muster Roll Worker. The petitioner's grievance is that the petitioner's pension papers has been rejected on the ground that the petitioner has not completed 20 years of service as a Muster Roll Worker, after deducting the initial six years of service as a Muster Roll Worker.

2. The petitioner's counsel submits that the present case is covered by the judgment passed in Sanjita Roy & Ors. vs. State of Assam and Others, reported in 2019 (2) GLT 895, wherein it has been held that the entire service period of the petitioner as a Muster Roll worker has to be verified/counted, to see whether the Muster Roll worker had completed 20 years of service. He accordingly submits that if there is no deduction of 6 years of service from the petitioner's entire service period as a Muster Roll worker, the petitioner would have completed more than 20 years of service. He accordingly submits that a direction should be issued to the respondent authorities, to count the petitioner's service, without making any deduction of the initial years of service as a Muster Roll worker and if the service of the petitioner crosses the benchmark of 20 years, the petitioner should be granted the benefit of Page No.# 3/3

pension.

3. Ms. T.S. Neog, learned counsel for the respondent nos.1, 3 & 5, Mr. A. Hassan, learned counsel for the respondent no.4, Ms. P. Barua, learned counsel for the respondent no.6 and Mr. C.S. Hazarika, learned counsel for the respondent no.2 submit that they have got no objection with the prayer of the counsel for the petitioner, as the present case is covered by the judgment of this Court in Sanjita Roy (supra).

4. In view of the submissions made by the counsels for the parties and keeping in view the judgment of this Court in Sanjita Roy (supra), the respondent authorities are directed to determine the continuous length of service of the petitioner as a Muster Roll worker, without deduction of any period of his service. If such service period reaches the bench mark of 20 years, the benefit of pension should be made available to the petitioner. The exercise should be completed within a period of three months from the date of receipt of a certified copy of this order. The terminal gratuity already paid to the petitioner should be adjusted from the pension payable to the petitioner.

5. The writ petition stands disposed of accordingly.

JUDGE

Comparing Assistant

 
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