Citation : 2022 Latest Caselaw 8619 Guj
Judgement Date : 29 September, 2022
C/LPA/1259/2022 ORDER DATED: 29/09/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 1259 of 2022
In R/SPECIAL CIVIL APPLICATION NO. 8139 of 2017
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2022
In R/LETTERS PATENT APPEAL NO. 1259 of 2022
==========================================================
STATE OF GUJARAT
Versus
BHIKHUBHA VELUBHA JADEJA
==========================================================
Appearance:
MR TIRTHRAJ PANDYA, LD.ASSTT. GOVERNMENT PLEADER for the
Appellant(s) No. 1
None for the Respondent(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.J.DESAI
and
HONOURABLE MRS. JUSTICE MAUNA M. BHATT
Date : 29/09/2022
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE A.J.DESAI)
1. By way of present Appeal under Clause-15 of Letters Patent, the appellant - State has challenged the judgment and order dated 27/02/2020 passed in captioned writ petition by which learned Single Judge has directed to deposit the amount towards Earned Leave in account of the appellant within a period of eight weeks from the date of receipt of a copy of this order and the amount specified in the Recovery Certificates be disbursed in favour of the petitioner.
2. From the record, it transpires that several petitions were filed in past in respect of similar issue which were adjudicated and decided on different dates. It is reported that against the judgment and orders passed by learned Single
C/LPA/1259/2022 ORDER DATED: 29/09/2022
Judges, the State Government had preferred Letters Patent Appeals wherein also, the judgment and orders passed by learned Single Judges remained confirmed. The State Government further assailed the controversy before the Hon'ble Supreme Court through several Special Leave to Appeals. It is pointed out that by order dated 01.09.2022, the Hon'ble Supreme Court has disposed of all such petitions by a common order which reads as under:
"In view of the Resolution No. W.C.E.-1588-(5)/(2)/G.2 dated 17-10-1988, the respondent employees are entitled to retirement benefits, gratuity, provident fund etc. In addition, they are entitled to two yearly optional leaves in total of 14 casual leaves, 30 days of earned leave and 20 days half pay leaves, as well as holiday on Sunday and during the national holidays/occasions.
In view of the aforesaid position, we do not find any good ground and reason to interfere with the directions given by the High Court to pay leave encashments on the retirement of the employees, as the same would pertain to encashment of the unused earned leaves. The payment is also in the nature of retirement benefits.
However, it is clarified that the aforesaid directions would not be treated as granting the respondents a status of permanent or regular employees."
3. It is now settled that the benefits of leave encashment is a part of the salary and therefore, the respondents are entitled to the benefit of leave encashment.
C/LPA/1259/2022 ORDER DATED: 29/09/2022
It is apposite to observe that the Hon'ble Supreme Court in the judgment reported in Civil Appeal Nos. 1684-1686 of 2019 observed in para 15 as under:
"15. Insofar as exception (iv) mentioned by the appellant is concerned, there appears to be some merit therein. For counting the number of years for giving benefit to the workers in terms of judgment dated July 09, 2013, only those years would be taken into consideration wherein these workers had worked for 240 days or more in a year i.e. in consonance with the GR dated October 17, 1988. Furthermore, there is no direction in the judgment of this Court to the effect that the period of service of 240 days in a year should be only in the initial year and not thereafter. In fact, when the learned senior counsel for the respondents were confronted with the aforesaid position, they conceded to this position."
The aforesaid observations of the Hon'ble Apex Court clarifies that only those years shall be taken into consideration where the workers have worked for 240 days or more in a year in consonance to the Government Resolution dated 17.10.1988 for the purpose of granting the benefit of the said government resolution.
4. Learned Assistant Government Pleader refers to the order dated 13.09.2019 passed in Letters Patent Appeal No. 1614 of 2019 which has been confirmed by the Hon'ble Apex Court by order dated 13.01.2021 in Special Leave to Petition (Civil) Diary No.20010 of 2020 and has prayed to pass similar
C/LPA/1259/2022 ORDER DATED: 29/09/2022
order in the present appeal. Such order dated 13.09.2019 passed by the Coordinate Bench in Letters Patent Appeal No. 1614 of 2019 is reproduced as under:-
"1. Heard Shri Krutik Parikh, learned Assistant Government Pleader for the appellant-State.
2. Learned Single Judge has allowed the writ petition filed by the respondents 1 and 2 claiming the benefits of payment of leave encashment of 300 days. Operative portion of the judgment of the learned Single Judge reads as follows:
"6. In view of the above position of facts and law, the present petition deserves to be allowed. The respondents are directed to extend the benefits of payment of leave encashment of 300 days to the petitioners on their retirement, as the denial of this benefit is held to be illegal. The leave days to encashment for 300 the petitioners shall be paid considering the total length of the services of the petitioners within a period of eight weeks from the date of receipt of writ of this order. 7. The petition is allowed accordingly to the aforesaid extent. Rule is made absolute in the said terms."
3. Before us, the learned Assistant Government Pleader Shri Parikh submitted that no liberty has been given to the State to examine as to whether or not the petitioners (respondents 1 and 2 in this appeal) have accumulated the required number of days in their leave account for purpose of grant of payment of 300 days' leave. Insofar as the entitlement of the petitioners-respondents 1 and 2 for the benefit of leave encashment is concerned, there is no
C/LPA/1259/2022 ORDER DATED: 29/09/2022
issue. Learned Assistant Government Pleader further submitted that as there is clear mandamus issued to the respondents in the petition (appellants herein) to make payment of leave encashment of 300 days, it may be inappropriate that without verifying about the admissibility of the entire period of leave encashment, amount may be released.
4. To this limited extent, the modification has been sought.
5. Normally, we would have issued notice to the respondents in the appeal, but considering the nature of relief pressed, which appears to be innocuous and even otherwise it is fair and reasonable that the State authorities record (employers) may verify from the regarding entitlement. We We are not issuing notice to the respondents as apparently no prejudice would be caused to them by the modification sought.
6. Thus, without disturbing the entitlement allowed by the learned Single Judge, we the limited dispose of this appeal with the modification that before making the payment, would about verify the appellants admissibility of 300 days for conversion into leave encashment as per the direction given by the learned Single Judge considering the total length of the service of the writ petitioners (respondents 1 and 2).
7. In case, the respondents 1 and 2 feel aggrieved by this order, they would be free to apply for recall of this order.
8. With the above modification, the appeal is disposed of. Consequently, connected civil application for stay is disposed of."
C/LPA/1259/2022 ORDER DATED: 29/09/2022
5. We have perused all the relevant orders passed by this Court as well as by the Hon'ble Apex Court. The issue involved in the present appeal is limited to the grant of benefits of leave encashment under the Government Resolution dated 17.10.1988. As the issue is given quietus by the Hon'ble Supreme Court vide order dated 01.09.2022 passed in Special Leave to Appeal No.7229 of 2022 and other allied matters, we are satisfied that the respondent is entitled to the benefits of leave encashment under the provisions of Government Resolution dated 17.10.1988 as directed by the learned Single Judge. The appellant-State shall make the payment after verifying the record and considering the length of his service.
6. The present appeal is disposed of with the aforementioned direction. It is expected that the State Government shall undertake necessary procedure for verification of the length of service and entitlement of respondent and shall disburse the amount of benefits as expeditiously as possible.
7. In view of order passed in LPA, Civil Application (for stay) does not survive and disposed of accordingly.
(A.J.DESAI, J)
(MAUNA M. BHATT,J)
DIPTI PATEL
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!