Citation : 2023 Latest Caselaw 3197 Guj
Judgement Date : 24 April, 2023
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 4144 of 2023
FOR APPROVAL AND SIGNATURE:
HONOURABLE MRS. JUSTICE MAUNA M. BHATT sd/-
==========================================================
1 Whether Reporters of Local Papers may be allowed No
to see the judgment ?
2 To be referred to the Reporter or not ? No
3 Whether their Lordships wish to see the fair copy No
of the judgment ?
4 Whether this case involves a substantial question No
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==========================================================
CHHAGANBHAI RAMABHAI RATHOD
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR VK JOSHI(2329) for the Petitioner(s) No.
1,10,11,12,13,14,15,16,17,18,19,2,20,21,22,23,24,25,26,27,28,3,4,5,6,7,8,9
MR ADITYA PATHAK, LD.ASSTT. GOVERNMENT PLEADER for the
Respondent(s) No. 1
DS AFF.NOT FILED (N) for the Respondent(s) No. 1,2,3,4,5,6,7
NOTICE NOT RECD BACK for the Respondent(s) No. 6
NOTICE SERVED for the Respondent(s) No. 1,2,3,4,5,7
==========================================================
CORAM:HONOURABLE MRS. JUSTICE MAUNA M. BHATT
Date : 24/04/2023
ORAL JUDGMENT
1. Rule returnable forthwith. Learned Assistant
Government Pleader waives service of notice of Rule on
behalf of the respondent No.1 - State.
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
2. This petition under Article 226 of the Constitution of
India is filed with the following prayers: -
"6(A)Your Lordships may be pleased to admit and allow this petition;
(B) Your Lordships may be pleased to issue a writ of mandamus and/or any other appropriate writ, order or direction;
(i) to hold and declare that action on the part of the respondents in not making full payment of pensionary benefits to the petitioners by counting their entire length of service from the date of joining till date of retirement as ilegal, unjustified, arbitrary and futher be pleased to direct the respondents to fix the pension of the petitioners by counting his service from date of joining until the date of retirement and fix the pension accordingly;
(ii) to hold and declare that the petitioners are entitled to all other retiral benefits including benefit of leave encashment and be pleased to further direct the respondents to pay amount of leave encashment of leave standing in the account of the petitioners.
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
(iii) to direct the respondents to pay difference of pensionary benefits, gratuity amount and leave encashment with 18% interest from the date when it fell due.
(C) Pending admission, hearing and final disposal of this petition, this Hon'ble Court may be pleased to direct the respondents to immeciately revise the pension of the petitioners on the basis of their total length of service.
(D) Your Lordships may be pleased to grant such other and further relief that may be deemed fit and proper in the facts and circumstances of the case."
3. Heard learned advocate Mr.V.K.Joshi for the
petitioner and learned Assistant Government Pleader for
the respondent - State.
4. Learned advocate for the petitioners submitted that
the issue in the present petition pertains to grant of
benefit of 300 days unavailed earned leave and not
calculating the retirement benefits of the petitioners from
the date of appointment. The prayers in relation to other
benefits, if any, referred in this petition, is not pressed at
this stage.
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
4.1 He further pointed out that the issue involved in the
present petition which is in relation to payment of leave
encashment for 300 days leave as also counting the
retirement benefits available to the petitioners from the
date of their appointments, is no more res integra in view
of decision of Hon'ble Supreme Court dated 01.09.2022, in
Special Leave Petition (C) No. 7229 of 2022. Learned
advocate for the petitioners submitted that present
petitioners were working with the respondent for more
than 3 decades and they all had retired upon attaining the
age of superannuation and therefore considering their
continuous service, they are entitled for the benefits of
leave encashment as well as pension and gratuity.
He further submitted that in light of the deicision in
the case of Executive Engineer Panchayat (MAA & M)
Department and another v. Samudabhai Jyotibhai
Bhedi and others reported in 2017(4) GLR 2952, even
initial service prior to the benefit of regularisation has to
be counted for the purposes of pension.
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
4.2 He pointed out that in the Government Resolution
dated 24.01.2023, of Road and Building Department,
Sachivalaya, Gandhingar the State Government has
resolved as under:
"At the end of active deliberations, subject to the following conditions, it is hereby prescribed to pay gratuity to the daily wagers working in offices under various departments of the State within the maximum limit of 33 (thirty-three) years as per the Resolution dated 21.10.2020 of this Department:
(1) The concerned Department will have to check the eligibility of the daily wagers as per the Payment of Gratuity Act, 1972, of the Government of India.
(2) The order of this Department will also apply to the cases of retired/deceased daily wagers/work-charge employees after issuance of the resolution dated 24.03.2006 of this Department.
(3) The concerned Department will have to pay gratuity to the daily wagers/work- charge employees, for the services rendered before becoming permanent, upon verifying their eligibility as per the resolution dated 21.10.2020 of this
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
Department. Whereas, the payment of gratuity for the pensionable services after becoming permanent will be made by the Director, Pension & Provident Fund Office. The Department will ensure that the gratuity is paid within the maximum limit of 33 years by counting both the services together and in any case no double payment is made.
(4) The payments made to the daily wagers/work-charge employees under the Resolution dated 21.10.2020 of this Department before issuance of this order will not be reopened."
5. In relation to leave encashment vide circular dated
07.10.2022 the Government has also taken a policy
decision which reads as under: -
"According to the decision of the Supreme Court, since the retiral benefits given to the daily wagers under the resolution dated 17.10.1988 also includes the benefit of leave encashment, therefore the daily wagers are entitled to the benefit of leave encashment as per Clause (5) of the State Litigation Policy of the Government. The instructions in this regard are circulated after consultation and as per the approval received through
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
the informal note dated 3.10.2022 of the Finance Department.
With regard to the various claims filed before the Hon'ble Court, after verifying the service record of the petitioners - daily wagers and after calculating as per rules and the policy of the Government applicable to the regular services, the benefit of encashment of earned leaves (within the maximum limit of 300 earned leaves) shall be paid in the following terms :
(1) The petitioners - daily wagers who have retired and completed 70 years as on 1.10.2022 shall be paid latest by 31.10.2022.
(2) Rest of the petitioners - daily wagers shall be paid within a period of three months, i.e. on or before 31.12.2022."
6. The above factual position could not be controverted
by learned Assistant Government Pleader for the
respondent - State.
7. In view of the abovesaid position, this Court deems it
appropriate to direct the respondents to undertake
scrutiny of individual cases of each of the petitioners
C/SCA/4144/2023 JUDGMENT DATED: 24/04/2023
herein, and upon such scrutiny, if they are found eligible
then a proposal shall be forwarded to the State Authorities
in this regard and thereafter, the State Authority shall
consider proposal of each of the petitioners herein
expeditiously and in consonance with the State policy.
8. It is reported that in many of such matters, the
concerned department has already moved a proposal to
the State Government in this regard. However, wherever
such proposal is not moved, the same shall be moved by
the concerned department within a period of eight weeks
from the date of receipt of copy of writ of this order.
9. The aforesaid exercise shall be completed within a
period of twelve weeks from today.
10. With the aforesaid, the petition stands disposed of.
Rule is made absolute to the aforesaid extent.
Direct service is permitted.
sd/-
(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!