Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dineshbhai Bhailalbhai Amin vs State Of Gujarat
2022 Latest Caselaw 9323 Guj

Citation : 2022 Latest Caselaw 9323 Guj
Judgement Date : 20 October, 2022

Gujarat High Court
Dineshbhai Bhailalbhai Amin vs State Of Gujarat on 20 October, 2022
Bench: Biren Vaishnav
      C/SCA/7725/2022                             JUDGMENT DATED: 20/10/2022




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                R/SPECIAL CIVIL APPLICATION NO. 7725 of 2022


FOR APPROVAL AND SIGNATURE:


HONOURABLE MR. JUSTICE BIREN VAISHNAV

==========================================================

1      Whether Reporters of Local Papers may be allowed
       to see the judgment ?

2      To be referred to the Reporter or not ?

3      Whether their Lordships wish to see the fair copy
       of the judgment ?

4      Whether this case involves a substantial question
       of law as to the interpretation of the Constitution
       of India or any order made thereunder ?

==========================================================
                        DINESHBHAI BHAILALBHAI AMIN
                                   Versus
                             STATE OF GUJARAT
==========================================================
Appearance:
MR KRISHNAN M GHAVARIYA for MR MURALI N DEVNANI(1863) for the
Petitioner(s) No. 1,2,3,4,5
MR UTKARSH SHARMA, AGP for the Respondent(s) No. 1
NOTICE SERVED for the Respondent(s) No. 2,3,4,5
==========================================================

     CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV

                              Date : 20/10/2022

                             ORAL JUDGMENT

1. Rule returnable forthwith. Mr. Utkarsh Sharma, learned

Assistant Government Pleader waives service of notice

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

of rule on behalf of respondents.

2. With consent of the learned advocates appearing for

the respective parties, the matter is taken up for final

hearing today.

3. The only prayer in this petition is to direct the

respondents to revise the pension as well as gratuity

calculating from the date of initial appointment to the

petitioners till their date of retirement.

4. The Coordinate Bench of this Court considered the

identical issue by a decision dated 19.12.2018

rendered in Special Civil Application No.9702 of 2018

and allied matters. The order dated 19.12.2018 reads

as under:

With negligible variance in the set of facts, the issue involved in the captioned three petitions being identical, they constitute a group, which were heard together and are being treated for disposal by this common order.

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

1.1 In the facts and circumstances of the case and with the consent and request of learned advocates appearing for the parties, Rule returnable forthwith in each of the petitions. Learned Assistant Government Pleader Mr. K. M. Antani waives service of Rule on behalf of respondent state and its authorities, whereas learned advocate Mr. Premal Joshi waives service of Rule on behalf of respondent Nos. 2 and 5, in all the petitions.

2. Heard learned advocate Mr. Krishan Ghavariya for learned advocate Mr. Murli Devnani for the petitioners, learned Assistant Government Pleader Mr. K. M. Antani for respondent state and its authorities and learned advocate Mr. Premal Joshi for the respondent Nos. 2 and

5.

3. The petitioner of the first captioned Special Civil Application No. 9702 of 2018 worked with the respondents from 14.5.1981 till 30.6.2016. When he retired upon reaching the age of superannuation, he was under the office of Deputy Executive Engineer, Irrigation Department as daily wager. During the service period of the petitioner, his services were abruptly brought to an end on 27.9.1984 which led him to file Reference before the Labour Court. The Labour Court, Rajkot, by allowing Reference (LCR) No. 1087 of 1985 on 20th January, 1989, directed reinstatement of the petitioner. What this petitioner has prayed is to direct the respondents to release the benefits including pension as flowing from the state government Resolution dated 17.10.1988 from the date of completion of 5-10-15 years of service. The petitioner has prayed to revise the pension as well as gratuity calculating the amount from the date of his initial appointment.

3.1 The three petitioners in the second petition also worked as Rojamdar under the respondents. The first petitioner joined services on 21.8.1973, came to be regularised on 21.8.1982 and retired with effect from 30.6.2015. The second petitioner joined on 21.4.1979, was regualrised on 21.4.1989 and stood retired on 30.6.2013. Similarly, the third petitioner joined the services on 30.6.1980 whereafter he was regularised in

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

the year 1989 and stood retired with effect from 28.2.2014. It appears that these petitioners were granted the benefits of higher pay scale by virtue of order of this court passed in Special Civil Application No. 3930 of 2002. All the petitioners served the respondents for more three decades. They have prayed for a direction to release the benefits flowing from the state government resolution dated 17.10.1988 on the basis of 5-10- 15 years of services and further prayed to revise the pension as well as the gratuity calculating them from the date of their initial appointments. Still another prayer is made by these petitioners for release of amount of un-availed privileged leave.

3.2 The third captioned petition also involved three petitioners who having worked as daily wagers for long time under the respondents, have been seeking the similar benefits and the relief based on those flowing from the state government resolution dated 17.10.1988 and they want the amount of pension and gratuity etc. to be counted from the date of their initial appointments.

3.3 Therefore, the common grievance of all the petitioners in the captioned petitions, who are daily wagers and who have worked more that 10 years, in some cases more than three decades, raised is that their pension and gratuity are not calculated from initial date of their appointments, but they are counted only from the date when they were made regular under resolution dated 17.10.1988. They further prayed to release the benefits available under resolution dated 17.10.1988 from their initial appointment.

4. When learned advocate for the petitioners relied on decision of the Division Bench of this court in Executive Engineer Panchayat (Road and Building) department vs. Samudabhai Jyotibhai Bhedi [ 2017 (4) GLR 2952], the respondents were at their receiving end and could not dispute the applicability of the law laid down to the facts of the petitioners to make them entitled to the reliefs claimed in the petition.

5. In Samudabhai Jyotibhai Bhedi (supra), the Division

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

Bench held that for the purpose of conferring the benefit of pension to the daily wagers, their services as continuous from the date of their initial appointments is liable to be counted. It was observed and held as under,

"6. As is well known, under Government Resolution dated 17.10.1988, the Government decided to grant benefits of regularization and permanency to daily rated workers who had completed more than 10 years of actual service prior to such date, of course subject to certain conditions. One of the clauses in the said Government Resolution was that the benefit of regularization would be available to those workmen who had completed more than 10 years of service considering the provisions of section 25B of the Industrial Disputes Act. They would get benefits of regular pay scale and other allowances, pension, gratuity, regular leaves etc. They would retire on crossing age of 60 years. That the period of regular service shall be pensionable.

7. This Government Resolution led to several doubts. The Government itself therefore came up with a clarificatory circular dated 30.05.1989, in which, several queries which were likely to arise were clarified and answered. Clause 6 of this circular is crucial for our purpose. The question raised was that an employee who had put in more than 10 years of service as on 01.10.1988, would be granted the benefit of Government Resolution dated 17.10.1988. In that context, the doubt was whether for the purpose of pension, the past service of completed years prior to regularization would be considered or whether the pensionable service would be confined to the service put in by the employee after he is actually regularized. The answer to this query was that those employees who had put in more than 10 years of service as per Government Resolution dated 17.10.1988 would get the benefit of pension. For such purpose, those years during which the employee had fulfilled the provisions of section 25B of Industrial Disputes Act, such years would qualify for pensionary benefit.

8. Two things immediately emerge from this clarification. First is that the query raised was precisely what is the

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

dispute before us and second is that the clarification of the Government was unambiguous and provided that every year during which the employee even prior to his regularization had put in continuous service by fulfilling the requirement of having worked for not less than 240 days as provided under section 25B of the Industrial Disputes Act, would count towards qualifying service for pension. In view of the clarification by the government itself, there is no scope for any further debate. The petitioner was correct in contending that having put in more than 10 years of continuous service as a labourer in the past, he had a right to receive pension upon superannuation. This is precisely what the learned Single Judge has directed, further enabling the employer to verify as to in how many years he had put in such service and then to compute his pension.

9. Learned counsel Shri Munshaw for the Panchayat however drew our attention to some other clauses of the said clarificatory circular dated 30.05.1989. None of these clauses have a direct bearing on the controversy at hand. These clauses merely refer to from which point of time such benefits may be available. It may be that benefits of regular services such as regular pay scale, leave, gratuity and pensionary benefits may be available only after regularization of an employee. However, this does not mean that his past continuous service would be wiped out for the purpose of pensionary benefits. The stand of the authorities that only that service which the employee had put in after actual order of regularization would count for pension is thus in conflict with the Government circulars itself.

10. The issue can be looked from slightly different angle. As it likely to happen in many cases and appears to have happened in the present case, actual order of regularization may not be passed immediately upon an employee having put in 10 years of continuous service for variety of reasons such as inaction on the part of the employee to press for such benefits, verification needed at the hands of the administration and sometimes, sheer inertia may delay actual regularization. Would that mean, the benefit of pension would be denied to an employee

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

because after the belated regularization he did not have sufficient time to render 10 years of qualifying service? The answer has to be in the negative.

11. In the past, same or similar issues have traveled to the Division Benches in Letters Patent Appeals. Learned Single Judge in case of Tribhovanbhai Jerambhai v. Dy. Executive Engineer, Sub Division, R & B Deptt. & Anr. reported in 1998 (2) GLH 1, held that once a daily rated workman is treated to be permanent in terms of resolution dated 17.10.1988, his entire continuous service from the date of entry till retirement including his services rendered prior to the date of his regularization has to be taken into consideration for the purpose of computing pension or for making pension available to the employee. This decision was carried in appeal by the employer before the Division Bench. The Division Bench by order dated 04.04.2003 noted that the appeal had become time barred. Even on merits, the Division Bench was not inclined to take a different view.

12. In case of Surendranagar Dist. Panchayat and Anr. v. Umarkhan Alikhan Malek and ors., Division Bench of this Court in its judgment dated 29.03.2016 rendered in Letters Patent Appeal No.2047 of 2004, considered the issue where the employee had sought pensionary benefits having worked from the years 1978 to 1991. The learned Single Judge applying the formula of section 25B of the Industrial Disputes Act held that the employee had put in continuous service for more than 10 years as a daily wager. He was entitled to benefit of Government Resolution dated 17.10.1988 including the benefits of pension. The administration had merely contended that the workman had not put in actual 10 years of service after regularization before he can seek pensionary benefits."

5.1 The decision in Samudabhai Jyotibhai Bhedi (supra) was further followed by another Division Bench in State of Gujarat v. Govindbhai Ukabhai Parmar being Letters Patent Appeal No.174 of 2017. Still another Division Bench in State of Gujarat v. Ranabhai Ajmalbhai Harijan, since deced. through legal heirs Page 5 of 7 Downloaded

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

on : Thu Oct 20 14:23:09 IST 2022 C/SCA/9702/2018 ORDER being Letters Patent Appeal NO.1518 of 2017 decided on 10th April, 2018 re-inforced the position of law.

5.2 The Division Bench in Ranabhai Ajmalbhai Harijan (supra) finally held as under.

"9. ... ... ... it leaves no manner of doubt that after repeated reiteration of position of law as rendered by this Court in the judgment referred to herein above, the directions are given by learned Single Judge that entire period of service rendered by him, including those years of service as 'Rojmadar' where he has rendered continuous service of 240 days a year has to be considered for the purpose of extending pensionary benefits. The stand of the Government, therefore that the respondent herein had not completed the stipulated period of qualifying service is, undisputedly a stand, which is contrary to the settled position of law, in view of the judgments referred to."

5.3 In view of the above clear position of law emerging, the petitioners are entitled to the reliefs prayed for in the petition.

6. Now reverting to the facts of the present case, it appears that the pension proposal of the petitioners was already sent. The office of the Director of Pension and Provident Fund, asked the competent authority to fulfill the certain requirements. However, the authorities did not accept the pension case of the petitioners on the ground that the petitioners were not entitled to pension for the period of initial 10 years. They did not reckon the date of initial appointments of the petitioners to calculate the pension, but viewed that their period of service until they become regular, could be liable to be deducted from the total period for the purpose of pension.

6.1 The stand of the respondents is manifestly erroneous in law in light of what has been held in the aforesaid decisions. The authorities not accepting the position of law could not be countenanced. Therefore, the petitioners

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

are entitled to succeed.

7. Resultantly, all the three petitions are allowed by directing the respondent to act through their competent authority to process and finalise the pension of the petitioners by calculating the pension of each of the petitioners from the date of their initial appointments. The benefits including the arrears payable to the petitioners shall be paid within a period of 10 weeks from the date of receipt of writ of this order. It is further directed that if the aforesaid stipulated time period of 10 weeks is not observed by the authorities, the payment of arrears shall carry interest @ 7% from 1.7.2018 till the actual date of payment.

8. As far as the prayer made in Special Civil Application No. 10052 of 2018 and Special Civil Application No.10027 of 2018 regarding release of amount of unavailed privileged leave, it is directed in this regard that the petitioner concerned shall made representation before the competent authority of the respondents, who shall decide about the said request of the petitioners in accordance with law within a period of 10 weeks from the date of filling of such representation, and if the petitioners are found entitled, the amount shall be released within a further period of six weeks.

9. All the petitions stand allowed in terms of the aforesaid directions. Rule is made absolute in each of the petitions accordingly."

5. Resultantly, this petition is allowed by directing the

respondent to act through their competent authority to

process and finalise the pension of the petitioners by

calculating the pension of each of the petitioners from

the date of their initial appointments. The benefits

C/SCA/7725/2022 JUDGMENT DATED: 20/10/2022

including the arrears payable to the petitioners shall be

paid within a period of 12 (twelve) weeks from the date

of receipt of writ of this Judgment.

6. Rule is made absolute. Direct Service is permitted. No

order as to costs.

(BIREN VAISHNAV, J) VATSAL S. KOTECHA

 
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