Citation : 2024 Latest Caselaw 771 Guj
Judgement Date : 30 January, 2024
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 1391 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9274 of 2016
With
CIVIL APPLICATION (FOR STAY) NO. 4 of 2023
In
R/LETTERS PATENT APPEAL NO. 1391 of 2023
With
R/LETTERS PATENT APPEAL NO. 1392 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9275 of 2016
With
R/LETTERS PATENT APPEAL NO. 1393 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9277 of 2016
With
R/LETTERS PATENT APPEAL NO. 1394 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9279 of 2016
With
R/LETTERS PATENT APPEAL NO. 1395 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9280 of 2016
With
R/LETTERS PATENT APPEAL NO. 1396 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9281 of 2016
With
CIVIL APPLICATION (FOR STAY) NO. 4 of 2023
In
R/LETTERS PATENT APPEAL NO. 1392 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9275 of 2016
With
CIVIL APPLICATION (FOR STAY) NO. 4 of 2023
In
R/LETTERS PATENT APPEAL NO. 1393 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9277 of 2016
With
CIVIL APPLICATION (FOR STAY) NO. 4 of 2023
In
R/LETTERS PATENT APPEAL NO. 1394 of 2023
In
Page 1 of 7
Downloaded on : Fri Feb 16 20:56:16 IST 2024
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
R/SPECIAL CIVIL APPLICATION NO. 9279 of 2016
With
CIVIL APPLICATION (FOR STAY) NO. 4 of 2023
In
R/LETTERS PATENT APPEAL NO. 1395 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9280 of 2016
With
CIVIL APPLICATION (FOR STAY) NO. 4 of 2023
In
R/LETTERS PATENT APPEAL NO. 1396 of 2023
In
R/SPECIAL CIVIL APPLICATION NO. 9281 of 2016
==========================================================
DHROL NAGAR PALIKA
Versus
KIRITBHAI HEMUBHAI PARMAR
==========================================================
Appearance:
MR DEEP D VYAS(3869) for the Appellant(s) No. 1
MR SANJAY UDHWANI, AGP for the Respondent(s) No. 2,3,4,5
MR BHUNESH C RUPERA(3896) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
and
HONOURABLE MR. JUSTICE PRANAV TRIVEDI
Date : 30/01/2024
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE N.V.ANJARIA)
Heard learned advocate Mr.Deep Vyas for the appellant Municipality, learned Assistant Government Pleader Mr.Sanjay Udhwani for the respondent State and its authorities and learned advocate Mr.Bhunesh Rupera for the respondent No.1- original petitioner, in each of the appeals.
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
2. The respective appeals filed under Clause 15 of the Letters Patent corresponds to the different Special Civil Applications which came to be dismissed by learned single Judge as per his common judgment and order dated 18.10.2019. The original petitioners in each of the cases were held entitled to receive the pension. The Municipal as well as the State authorities were directed to proceed to prepare the pension case and pay the pension.
3. While similar in all cases, noticing the relevant facts from the first captioned Letters Patent Appeal No.1391 of 2023 relating to Special Civil Application No.9274 of 2016, the prayer of the petitioner was to declare that he was entitled and eligible to get the pensionary benefit including the arrears.
3.1 The case pleaded was inter alia that the petitioner was appointed as daily wager since 16.4.1978 in the Water Works Department as unskilled employer. The Industrial Court passed judgment and award dated 14.10.1987 directing to grant the permanency benefits to the employees of the respondent including the petitioner, pursuant to which 4 th Pay Commission benefits were extended. It is also the case that the amount from the salary of the petitioner was deducted to be credited in G.P.F. Scheme. The petitioner in this case stood superannuated with effect from 23.3.2009.
3.2 The claim of the petitioner for grant of pension was agitated by him by filing Special Civil Application No.13251 of 2011, in which by order dated 2.9.2011, this court directed
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
the authorities to consider the representation of the petitioner. As the request of the petitioner was not acceded to by the State authorities, he had an occasion to file the present petition.
3.3 It is an admitted position that the respondent No.5 Dhrol Nagar Palika was an erstwhile Panchayat and the petitioner was employee of the erstwhile Panchayat who came to be subsequently absorbed in the establishment of the Nagar Palika upon conversion of the Panchayat into Nagar Palika. The claim of pension of the petitioner is based on the long services rendered by him, in capacity of the Panchayat employee and subsequently absorbed as Municipal employee in the Municipality.
3.4 The aspect was noted by learned single Judge that the respondent Nagar Palika had made G.P.F. scheme applicable to the employees and deduction was also made from the salary of the employees.
4. Learned advocate for the Municipality submitted that he has filed Civil Application No.1 of 2024 seeking to produce certain documents.
4.1 From the record of the aforesaid Civil Application, learned advocate for the Municipality drew attention of the court to communications dated 20.5.2022 and 26.4.2022 sought to be produced which were the communications issued by the Office of the Regional Commissioner of the Municipality to the Chief Officer of the Municipality directing
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
the Municipality to prefer a appeal. Also sought to be produced by the said Civil Application is a Resolution dated 26.2.2008.
4.2 On perusal of the said Resolution, it could be immediately noticed that the Resolution was not only of the year 2008, it rather helped the petitioners for its contents and providence. Learned advocate for the Municipality was entirely at his receiving end when asked about the purpose to produce such Resolution at this stage.
4.3 Learned advocate for the Municipality invited attention to the aforesaid documents sought to be produced as additional evidence, he than went on to submit even that there was no live dispute existing between the parties.
5. There is no gainsaying that the issue about entitlement of the Municipal employees who are members of the erstwhile Panchayat before conversion of such Panchayat into Municipality, to receive the pension, is covered by decision of the Division Bench of this court in Chief Officer Vs. Mohmad Irshad Husenbhai Baloch & Ors. [2011(1) GDC 569] as also the decision of the Supreme Court in Una Nagar Palika Vs. Kaliben Balubhai Makwana & Anr. [2018 (11) SCALE 364]. The petitioners in those cases were also identically placed employees working having been absorbed in the Dhrol Nagar Palika.
5.1 An eye-catching aspect is that before learned single Judge, on behalf of the State Government it was given out that
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
if Nagar Palika forwards the pension papers of the petitioners, appropriate decisions shall be taken for grant of pension in light of the judgments mentioned above.
5.2 Even the Municipality submitted about the entitlement of pension to the petitioners and to state further that the State Government has to pay the pension to the petitioners, it was recorded at the instance of the Municipality that the pension papers were already prepared and were forwarded to the State Government. The challenge to the judgment and order of learned single Judge in each cases is lodges despite the settled law holding the field as per the decision of the Supreme Court in Una Nagar Palika (supra) and as per the decision of this court in Mohmad Irshad Husenbhai Baloch (supra).
5.3 The Appeals are found to be not only meritless but are filed even after the Municipality and the State had evinced their clear stand before learned single Judge about entitlement of the pension to the petitioners. The conduct of preferring the Appeal including the communication by the Office of the Regional Commissioner of Municipality to the Municipality to prefer the appeal, after taking a particular stand as noticed above, could partake to be only a futile exercise, if not abuse of process of law.
5.4 It was on the basis of all the above that learned single Judge rightly granted relief to the respective petitioners. No error could be booked in the judgment of learned single Judge.
NEUTRAL CITATION
C/LPA/1391/2023 ORDER DATED: 30/01/2024
undefined
6. For not imposing the costs on the State and the Municipality, a lenient view is taken.
7. All the Letters Patent Appeals are dismissed. In view of dismissal of the Appeals, the Civil Applications will not survive. They are accordingly, disposed of.
(N.V.ANJARIA, J)
(PRANAV TRIVEDI,J) Manshi
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!