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

WP(C)/1903/2023
2024 Latest Caselaw 3218 Gua

Citation : 2024 Latest Caselaw 3218 Gua
Judgement Date : 13 May, 2024

Gauhati High Court

WP(C)/1903/2023 on 13 May, 2024

Author: Soumitra Saikia

Bench: Soumitra Saikia

 GAHC010056882023




                                         IN THE GAUHATI HIGH COURT
                         (HIGH COURT OF ASSAM, NAGALAND, MIZORAM & ARUNACHAL PRADESH)
                                                   PRINCIPAL SEAT

                                                W.P(C) NO.1517/2023
                                               Ranjan Nath, aged about 62 years, Son of late Naresh Ch.
                                               Nath, R/O. Village: Narsingpur Part-I, P.O. Narasingpur,
                                               Dist: Cachar, Assam.
                                                                                      ........Petitioner

                                                          -Versus-

                                               1. The State of Assam represented by the Principal
                                                  Secretary to the Govt. of Assam, Panchayat and Rural
                                                  Development, Dispur, Guwahati-06
                                               2. The Principal Secretary to the Government of
                                                  Assam, Finance Department, Dispur, Guwahati-06
                                               3. The Commissioner & Secretary to the Govt. of
                                                  Assam, Panchayat and Rural Development Department,
                                                  Dispur, Guwahati-06
                                               4. The Commissioner, Panchayat and Rural
                                                  Development, Assam, Panjabari, Juripar, Guwahati-
                                                  37
                                               5. The     Commissioner       &   Secretary   to   the
                                                  Government of Assam, Pension and Public
                                                  Grievances Department, Dispur, Guwahati-06
                                               6. The Director of Pension, House fed Complex, Dispur,
                                                  Guwahati-06
                                               7. The Treasure Officer, Cachar, Silchar, P.O Silchar,
                                                  Dist: Cachar, Assam, PIN- 788001


W.P(C) No. 1517/2023 & W.P.(C) No. 1903/2023                                                  Page 1 of 15
                                                8. The Chief Executive Officer, Cachar Zila Parishad,
                                                  P.O. Silchar, Dist: Cachar, Assam, PIN-788001

                                                                                   ........Respondents

With

1. Jayanta Sarma, aged about 61 years, Son of Late Siba Nath Sarma, Retired Tax Collector, Vill: Baghmara, P.O+P.S.- Ghograpar, Dist: Nalbari, Assam

2. Pradip Kumar Deka, aged about 65 years, Son of Late Badan Deka, Retired Tax Collector, Vill: Bongaon, P.O. Banagram, P.S. Belsor, Dist: Nalbari, Assam

........Petitioner

-Versus-

1. The State of Assam represented by the Principal Secretary to the Govt. of Assam, Panchayat and Rural Development, Dispur, Guwahati-06

2. The Secretary to the Govt. of Assam, Panchayat and Rural Development Department, Juripar, Panjabari, Guwahati-06

3. The Director, Panchayat and Rural Development, Assam, Panjabari, Juripar, Guwahati-37

4. The Commissioner & Secretary to the Government of Assam, Finance Department having its office at Dispur, Guwahati-781006

........Respondents

-BEFORE-

HON'BLE MR. JUSTICE SOUMITRA SAIKIA

Advocate for the petitioners :Mr. M. Khan, Advocate

Advocate for the respondents :Mr. N.K. Dev Nath, SC, P&RD Ms. M. Bhattacharjee, Addl. Sr. Govt Advocate

Mr. R.K. Talukdar, SC, Accountant General

Date of Hearing : 15.02.2024

Date of Judgment & Order :13.05.2024

JUDGMENT AND ORDER(CAV)

Both these writ petitions are taken together as it relates to

the claims for pensionary benefits by the respective writ

petitioners.

2. In W.P.(C) No. 1517/2023, the writ petitioner was appointed

as a Tax Collector on temporary basis at Narshingpur Anchalik

Panchayat under Cachar Zilla Parisad for a period of 90 days in

the appropriate scale of pay. His services were thereafter

extended from time to time without any break. Subsequently, by

orders of the Government, petitioner was regularized on

01.06.2023. During his service period as an ad-hoc employee, the

petitioner was receiving the benefit of revised pay-scale. The

petitioner had rendered his services during the ad-hoc period

against a valid sanctioned post. The petitioner rendered his

continuous services as ad-hoc employee from 15.05.1996 to

31.05.2013 which is little more than 17 years. Pursuant to his

regularization, he rendered his services as a regular employee in

the same sanctioned post from 01.06.2013 to 31.05.2021 that is

for 7 years 9 months. Petitioner thereafter superannuated from

service on 31.03.2021. Although the pension papers have been

duly submitted by the petitioner and forwarded to the competent

authorities, his pension has not been released till date. No

provisional pension has also been released till date. Upon queries

made by the petitioner, he was informed that he is not entitled to

pension as he did not complete the minimum years of service

required to qualify for pension which is 10 years as a regular

employee. The writ petition is filed by the petitioner seeking a

direction from this Court to release his pensionary benefits by

taking into account the period of services rendered as ad-hoc

employee as the same was against the vacant post.

3. InW.P.(C) No. 1903/2023, this writ petition is filed by the

petitioners, who are similarly situated and were appointed as Tax

Collectors under the P&RD Department in the year 1996. They

were initially appointed on ad-hoc basis and were extended.

Subsequently, by Notification dated 01.06.2013, the engagements

of the petitioners were regularized without consequential service

benefits including regular salary and payment. The petitioners

upon attaining their age of superannuation, retired from their

respective services on 31.10.2021 and 31.03.2018 respectively.

Although the petitioners have submitted their pension papers and

which were duly forwarded to the competent authorities, their

pension has not been released as they were informed that

pursuant to regularizations, their services rendered in regular

capacity fell short of the mandatory requirement as per the Assam

Services (Pension) Rules, 1969 for being eligible for grant of

pension. Although joint representations were submitted as far

back as 26.08.2021 before the Secretary, Panchayat and Rural

Development, the same has not yet been disposed of. Being

aggrieved the present writ petition has been filed praying for an

appropriate direction to the respondents to grant them their

pensions as per their entitlement.

4. The learned counsel in both the writ petitions have made

similar submissions. It is submitted that they had rendered ad-hoc

services against the valid sanctioned post. Subsequently, their

services were regularized by order of the competent authority

dated 01.06.2013. Although the petitioners had rendered their

services in ad-hoc capacity, their services rendered were

continuous which were duly extended from time to time by the

competent authority. They have received regular scale of pay with

necessary revision as applicable. As such for all practical purposes,

they had rendered their services continuously against the valid

sanctioned post, drawing regular scale of pay and the fact that

their cases were not considered for regularization, is an issue,

which is beyond their control. Be that as it may, by order dated

01.06.2013, the competent authority regularized their services

with effect from the said date. Accordingly, the benefits of the

services rendered by the petitioner during the ad-hoc period, has

not been disputed by the respondents. As such at least that

period of service ought to have been counted to consider the

claims of the petitioners towards their eligibility for grant of

pension and other retiral benefits. It is submitted that there is no

dispute that the petitioners rendered continuous services. Under

such circumstances, the denial of pensionary benefits to the

petitioners that they failed to satisfy the requirement of minimum

years of service after being regularized is wholly arbitrary and

unjust.

5. The learned counsel for the petitioners has referred to the

Assam Panchayat Employees (Provincialisation) Act, 1999.

Referring to the said Act, the learned counsel has brought the

attention of the Court to the definition of "employees" under

Section 2, which means a person in the employment of

Panchayats against regularly sanctioned post. The learned counsel

submits that the definition itself goes to show that so long a

person is working against a sanctioned post, that person is to be

deemed to be an employee under the Panchayat and Rural

Development Department. That apart, under Section 3 of the said

Act, it is provided that all employees of the Panchayat under the

State Government shall be deemed to have been provincialised

from the appointed date and all Rules including Service Rules and

Rules of Conduct, Discipline and Appeal Rules which are

applicable to government servants of corresponding grade and

similarly placed shall also be applicable to the employees of the

Panchayat. Under Section 4 of the Act, it is provided that all the

employees going on superannuation under the provisions of the

Act shall be eligible to pension or gratuity or both in accordance

to the pension rules.

6. The learned counsel for the petitioners, therefore, submits

that the denial of pension to the petitioners for the services

rendered in their respective capacities is contrary to the provisions

of the Act and the Rules as well as the law.

7. The respondents are represented by the Standing Counsel

who submits that an affidavit has been filed in W.P.(C) 1517/2023

and he craves leave of the Court to rely on the same for the

purposes of both the writ petitions.The learned counsel for the

respondents submits that while there is no dispute that the

petitioners had rendered their services against valid sanctioned

posts, but their services were rendered in ad-hoc capacity. He

submits that it is only on 01.06.2013 that these posts have been

regularized. Referring to the Rule 31 of the Assam Services

(Pension) Rules, 1969, the learned counsel for the respondents

submits that Rule 31 of the Pensions Rules prescribes the

eligibility of Government servants who are entitled to pension.

The petitioners are required to fulfill the criteria prescribed under

the pension Rules and they having not so done their eligibility for

pension will be required to be counted from the date their

regularization namely 01.06.2013. However, before they could

complete the minimum years of service necessary to make them

eligible for pension, all the petitioners superannuated from service.

8. The learned counsel for the petitioners,in rejoinder, submits

that a communication has been addressed from the Department

of Panchayat and Rural Development, Government of Assam for

submission of necessary clarifications to the Office of the

Accountant General towards opening of the GPF account for the

petitioner in W.P.(C) No. 1517/2023. However, no such

clarifications have been received as yet and accordingly, the

pension and other retiral benefits have not been released to the

petitioner.

9. The learned counsel for the parties have been heard.

Pleadings on records have been carefully perused.

10. It seen that the petitioners had rendered their initial

services on ad-hoc basis but against regularly sanctioned posts

and were receiving regular scale of pay with appropriate revision.

The petitioners were regularized by order dated 01.03.2013

issued by the Principal Secretary to the Government of Assam,

Panchayat and Rural Development Department. The fact that the

petitioners rendered continues services is also not disputed by the

respondents.

11. Rule 31 of the Assam Services (Pension) Rules, 1969

provided that the service of an officer does not qualify for pension

unless it conforms to the following three conditions:

Firstly, the service must be under Government;

Secondly, the employment must be substantive and permanent;

Thirdly, the servant must paid by Government:

Provided that the Governor may, even through either or both of conditions (1) and (2) above are not fulfilled,-

(i) declare that any specified kind of service rendered in a non-

gazetted capacity shall qualify for pension, and

(ii) in individual cases and subject to such conditions as he may think fit to impose in each case, allow service rendered by an officer to count for pension.

12. The Assam Panchayat Employees (Provincialisation) Act,

1999 provides that the employees will include person in

employment of Panchayat against the regularly sanctioned post.

The Act further provides that all employees of Panchayats under

the State Government shall be deemed to have been

provincialised on and from the appointed date and upon being

soprovincialized, all Rules including Service Rules and Rules of

Conduct and Discipline and Appeal which are applicable to the

Government servants of corresponding grade and similarly placed

shall be applicable to the employees of the Panchayat.

Section 4 of the Act further provides that all employees

going on superannuation under the provisions of the Act shall be

eligible to pension or gratuity or both. The question whether in

respect of employees working under the department of Panchayat

and Rural Development and employees in the various Panchayats

in various capacities pension and retirement dues would be

available was elaborately dealt with by a Division Bench of this

Court in State of Assam Vs. Sayed Md. Fazlay Rabbi (W.A. No.

145/2009), reported in 2010 SCC OnLine Gau 38. In this

Judgment, the Division Bench had extensively considered the

provisions of the Assam Panchayat Employees (Provincialisation)

Act, 1999.

13. After considering in detail, the facts and circumstances and

the various provisions of the Act, this Court held that the benefit

of the provisions of the Act including those for pension and other

retirement benefits would be available to be provincialised

employees in service on or after 01.10.1991 on the basis of the

services rendered which is to be reckoned from the dates of their

initial appointments. The Division Bench of this Court held that

the prime consideration of the Provincialisation appears to be to

protect the past services of the existing employees as on

01.10.1991 in different levels of the Panchayat institutions of the

State. It was held that the legislation involved namely the Assam

Panchayat Employees (Provincialisation) Act, 1999, being

apparently one to benefit the serving employees of the

institutions and the legislature consciously maintained a

distinction between the 'appointed date' and the 'date of

appointment'. The Division Bench held that the 'appointed date'

has been defined to be the one on which the Act had come into

force. Whereas 'the date of appointment' as found in the Act is in

respect of the employees with regard to their dates of

appointment. It was held that it is patently clear that the

legislature had in its wisdom intended to maintain a distinction

between 'appointed date' and 'the date of appointment' of the

employees to be provincialized under the Act. The Division Bench

held that on a scrutiny of the provisions of the enactment, it is

seen that the appointed date was provided as a cut-off date for

the provincialisation of the services of the existing employees and

the date of appointment was comprehended for the purpose of

continuity of such employees on and from the dates of their initial

appointment to determine their entitlements under the legislation

including the pension and other retirement benefits. It was held

by Division Bench that the Assam Panchayat Employees

(Provincialisation) Act, 1999 was with the statutory object of

provincialisation of the services of the employees to treat them as

State Government Employees. If the 'appointed date'and the 'date

of appointment' are considered to be synonymous then the

services rendered by them prior to the enforcement of the Act

would then have to be treated to be non-existent and this will be

contrary to the scheme of the Act as the prime consideration of

the Provincialisation Act appeared to be to protect the past

services of the existing employees as on 01.10.1991.

14. The Judgment as discussed above held that the employees

of the Panchayat and Rural Development Department working in

the various capacities in the Panchayat are eligible for pension by

taking into consideration the services which were rendered earlier.

15. In Kabiram Rajbangsi Vs. State of Assam & Others, reported

in 1997 (1) GLT 589, the Co-ordinate bench of this Court held

that services rendered prior to regularization can be taken into

account for consideration of the pensionary benefits of the

employee.

16. Similar view was rendered by another Co-ordinate Bench in

Sh. Abdul Hannan Vs. State of Assam & Others in W.P(C) No.

2821/2009.

17. The Apex Court in Prem Singh Vs. State of Uttar Pradesh &

Others, reported in (2019) 10 SCC 516 held that period of service

of an employee prior to his regularization, was also to be counted

as qualifying service for the purposes of pension.

18. Similar views have been held by the Apex Court in The State

of Gujarat & Ors Vs. Talsibhai Dhanjibhai Patel, reported in 2022

LiveLaw (SC) 187 as well as in Habib Ali Barbhuiya Vs. State of

Assam & Ors passed by this Co-ordinate Bench of this Court in

W.P(C) No. 1777/2015.

19. The law laid down by the Apex Court as well as this Court

is that services rendered by any employee prior to their

regularization should be counted towards their pensionary

benefits if there is any shortfall in their services rendered after

being regularized. Under such circumstances, when there is no

dispute that the petitioners have rendered services in ad-hoc

capacity continuously against valid sanctioned posts without any

break in service and they came to be subsequently regularized by

the Government and at the time of their superannuation, the

employees did not have qualifying services from the date of their

regularizations, then in the opinion of this Court and as has been

held by several decisions as discussed above, the period of

services rendered in ad-hoc capacity against valid sanctioned

posts can also be counted for the purposes of satisfying the

qualifying period of service prescribed under Rule 31 of the Assam

Service (Pension) Rules, 1969.

20. Accordingly, the respondents are directed to forthwith the

process the pension papers and forward them to the competent

authority by considering the balance period of service required to

satisfy the qualifying period of service under the pension Rules

from the services rendered earlier in their ad-hoc capacity against

the vacant sanctioned posts.

21. The respondent authorities will thereafter release the

pensions and the other retiral benefits to the writ petitioners as

expeditiously as possible within the outer limit of 90 (ninety) days

from the date of receipt of a certified copy of this order.

22. The writ petitions, are, accordingly allowed and disposed of.

No order as to cost.

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