Citation : 2022 Latest Caselaw 3942 Gua
Judgement Date : 29 September, 2022
Page No.# 1/4
GAHC010202272022
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/6516/2022
SISURAM BORAH
S/O- LATE PUNARAM BORA,
VILLAGE AND P.O. CHOWDANG PATHAR,
DISTRICT- GOLAGHAT, ASSAM,
PIN- 785705.
VERSUS
THE STATE OF ASSAM AND 6 ORS
REPRESENTED BY ITS PRINCIPAL SECRETARY TO THE GOVERNMENT OF
ASSAM,
PANCHAYAT AND RURAL DEVELOPMENT DEPARTMENT,
DISPUR, GUWAHATI- 6.
2:THE PRINCIPAL SECRETARY TO THE GOVERNMENT OF ASSAM
PENSION AND PUBLIC GRIEVANCES DEPARTMENT
ASSAM
DISPUR
GUWAHATI-6.
3:THE PRINCIPAL SECRETARY TO THE GOVERNMENT OF ASSAM
FINANCE DEPARTMENT
DISPUR
GUWAHATI-6.
4:THE COMMISSIONER
PANCHAYAT AND RURAL DEVELOPMENT DEPARTMENT
JURIPAR
PUNJABARI
GUWAHATI- 37.
5:THE DIRECTOR OF PENSION
Page No.# 2/4
ASSAM
HOUSEFED COMPLEX
GUWAHATI-6.
6:THE CHIEF EXECUTIVE OFFICER
GOLAGHAT ZILLA PARISHAD
P.O. AND DISTRICT- GOLAGHAT
ASSAM
PIN- 785621.
7:THE TREASURY OFFICER
GOLAGHAT TREASURY
AT GOLAGHAT
P.O. AND DISTRICT- GOLAGHAT
ASSAM. PIN- 785621
Advocate for the Petitioner : MR. M ISLAM
Advocate for the Respondent : SC, P AND R.D.
BEFORE
HONOURABLE MR. JUSTICE ACHINTYA MALLA BUJOR BARUA
ORDER
Date : 29-09-2022
Heard Mr. M. Islam, learned counsel for the petitioner and Mr. K. Konwar, learned counsel for the respondents No. 1 4 and 6, being the authorities under the P&RD. Also heard Mr. D. Bora, learned Junior Government Advocate for the respondents No. 2 and 5, being the authorities under the Pension and Public Grievances Department and Mr. R. Borpujari, learned counsel for the respondents No. 3 and 7, being the authorities under the Finance Department.
2. The petitioner was appointed as Gaon Panchayat Secretary on a temporary basis in the Doyang Gaon Panchayat under the Golaghat Zilla Parishad as per the order dated 08.12.1993 at a fixed pay of Rs. 900/-. The services of the petitioner were regularized by the communication dated Page No.# 3/4
02.06.2003 of the Joint Secretary to the Government of Assam in the Panchayat and Rural Development (A) Department. Subsequently, by the notification dated 04.02.2006, it was provided that the Governor of Assam was pleased to regularize and provincialise the services of 1707 Gaon Panchayat Secretaries with prospective effect.
3. In the aforesaid circumstance, a question has been raised by the respondents in the P&RD that the petitioner would be covered by the New Defined Pension Scheme inasmuch as, his services were regularized by the notification dated 04.02.2006, which is after 01.02.2005 being the cut off date for implementing the New Defined Pension Scheme.
4. However, it is taken note that by the subsequent notification dated 17.03.2011 of the Commissioner and Secretary to the Government of Assam in the Pension and Public Grievances Department, it had been provided that in view of the judgment and order dated 24.03.2010 in W.A. No. 145/2009, the Governor of Assam was pleased to order that the benefits of the provisions of the Assam Panchayat and Employees (Provincialisation) Act, 1999, including the pension and other retirements benefits which otherwise were applicable to the State Government employees, would be applicable to the provincialised Panchayat employees who were in service on or after 01.10.1991. Admittedly, the petitioner having been appointed on 08.12.1993 in the Doyang Gaon Panchayat, is a provincialised Panchayat employee who had been in service on or after 01.10.1991. The notification further provides that for the pensionary purpose, reckoning from the dates of initial appointments in the service of Panchayats be taken into account.
5. Accordingly, in the instant case, it has to be understood that the entire service of the petitioner from 08.12.1993 up to the date of his retirement i.e. Page No.# 4/4
31.03.2020, would have to be taken into consideration for the purpose of pensionary benefits.
6. It is also taken note that by an earlier judgment and order dated 05.08.2022 in WP(C) No. 4397/2022, the aforesaid question as to whether the provisions of the Assam Services (Pension) Rules, 1969, as it stood prior to its amendment before the New Defined Pension Scheme would be applicable in respect of the Panchayat employees whose services were provincialised after the cut off date of 01.02.2005. By the said judgment and order dated 05.08.2022, a conclusion was arrived that although the order giving effect to the provincialisation may be subsequent to 01.02.2005, but such Panchayat employees would be covered by the Assam Services (Pension) Rules, 1969, as it stood prior to its amendment.
7. Accordingly, we are of the view that in the instant case also the judgment and order dated 05.08.2022 in WP(C) No. 4397/2022 would govern the issues raised by the petitioner in the present writ petition. Accordingly, as provided in the said judgment and order dated 05.08.2022, the respondents in the P&RD are directed to pass necessary order on the entitlement of the petitioner for pension by taking note of the circumstances as well as the law indicated hereinabove. The requirement be done within a period of 3(three) months from the date of receipt of certified copy of this order. The petitioner may also provide a copy of this writ petition to the respondent authorities, for doing the needful.
Writ petition stands disposed of as indicated above.
JUDGE
Comparing Assistant
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!