Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basu Magotra vs Jammu & Kashmir Bank Ltd
2025 Latest Caselaw 1637 J&K

Citation : 2025 Latest Caselaw 1637 J&K
Judgement Date : 25 August, 2025

Jammu & Kashmir High Court

Basu Magotra vs Jammu & Kashmir Bank Ltd on 25 August, 2025

                                                                  Sr. No.111
                                                                      2025:JKLHC-JMU:2481



        HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                        AT JAMMU

WP(C) No.1065/2022                          Reserved on: 24.07.2025
CM No.3200/2022    c/w                    Pronounced on: 25.08.2025

1. Basu Magotra, Aged 35 years
   W/O Arjun Khajuria
   R/O H.No.252, Sector 6,
   Channi Himmat, Jammu.

2. Isha Sudan, Aged 32 years
   D/O Mr. Anil Sudan,
   R/O H.No.197, Ward No.19,
   J&K Board Line, Shiva Nagar,
   Kathua.

3. Bintul Hudda, Aged 31 years
   W/O Feroz Ali Mir,
   R/O Khandah Budgam
   At present Quarter No.13, Block-D
   Police Housing Colony, Sidhra,
   Jammu.                                                  ..... Petitioner(s)

                     Through: Mr. Amit Gupta, Advocate.
                Vs

1.   Jammu & Kashmir Bank Ltd.,
     Corporate Headquarters,
     M. A. Road, Srinagar
     Through its Chairman.
2.   President (HR),
     Jammu & Kashmir Bank Ltd.,
     Zonal Headquarter
     Zonal Office, Rail Head Complex,
     Jammu.
3.   Vice President (HR)
     Jammu & Kashmir Bank Ltd.,
     Zonal Headquarter
     Zonal Office, Rail Head Complex,
     Jammu.
4.   Executive (HR),
     Jammu & Kashmir Bank Ltd.,
     Zonal Headquarter
     Zonal Office, Rail Head Complex,
     Jammu                                                ..... Respondent(s)
                     Through: Mr. Abhinav Sharma, Sr. Advocate with
                              Mr. Akash Gupta, Advocate.
                                                                              2025:JKLHC-JMU:2481



                               2       WP(C ) No.1065/2022 c/w WP(C ) No.2314/2023

WP(C) No.2314/2023
CM No.5390/2023


     Tanu Gupta (Age 33 years)
     D/O Sh. Ramesh Kumar Gupta
     R/O H.No.276, Lane No.5,
     Talab Tillo, Jammu                                         ..... Petitioner(s)

                       Through: Mr. Rajiv Kumar Sharma, Advocate.
                  Vs

1.     Jammu & Kashmir Bank Ltd.,
       Corporate Headquarter,
       M. A. Road, Srinagar
       Through Chairman.
2.     President (HR),
       Jammu & Kashmir Bank Ltd.,
       Zonal Headquarter
       Zonal Officer, Rail Head Complex,
       Jammu.
3.     Vice President (HR)
       Jammu & Kashmir Bank Ltd.,
       Zonal Headquarter
       Zonal Officer, Rail Head Complex,
       Jammu.
4.    Executive (HR),
      Jammu & Kashmir Bank Ltd.,
      Zonal Headquarter
      Zonal Officer, Rail Head Complex,
                                                               ..... Respondent(s)
      Jammu

                       Through: Mr. Abhinav Sharma, Sr. Advocate with
                                Mr. Akash Gupta, Advocate.

CORAM: HON'BLE MR. JUSTICE M A CHOWDHARY, JUDGE
                                   JUDGMENT

1. Both these Writ Petitions involving common questions of facts and law on

a consensus of the learned counsel for the parties, at this admission stage, are

proposed to be disposed of by this common judgment.

2025:JKLHC-JMU:2481

2. The petitioners, through the instant petition, seek the following reliefs:-

i) Writ of Certiorari quashing Order No. JKB/HRD/Rectt/2020-511 dated 20.03.2021 to the extent it regularizes the services of petitioner No.1 as Banking Associate w.e.f. 04.02.2021 instead of when she completed two years of service.

ii) Writ of Certiorari quashing Order No. JKB/HRD/Rectt/2021-115 dated 22.06.2021 to the extent it regularizes the services of petitioner No.2 w.e.f. 13.05.2021 instead of when she completed two years of service.

iii) Writ of Certiorari quashing Order No. JKB/HRD/Rectt/2021-59 dated 30.04.2021 to the extent it regularizes the services of petitioner No.3 w.e.f. 05.02.2021 instead of when she completed two years of service.

iv) An appropriate writ, order or direction in the nature of writ of mandamus to the respondents to extend all the benefits to the petitioners pursuant to Circular No.752 dated 12.03.2021 including revised pay scale, adjustment pay/variable pay etc. w.e.f. the date the same have been given to similarly situated Banking Associates appointed alongside the petitioners, along with all the retrospective consequential benefits including arrears of differential amount of salary, allowances, seniority, promotion etc.

FACTUAL MATRIX

3. The petitioners came to be engaged in the services of respondent no.1-

Bank as Banking Associates on contractual term of two years, vide individual

orders dated 06.11.2018. Pursuant to their appointment orders, the petitioners

joined the services on 08.11.2018, 06.11.2108 and 07.11.2018 respectively by

submitting their respective joining reports before the different Branch heads of 2025:JKLHC-JMU:2481

the respondent-J&K Bank Limited, where they were posted by the respondent-

Bank.

4. The petitioners being females claimed that they during the contractual

term of two years, applied for maternity leaves which were duly sanctioned in

their favour by the respondents; that the petitioner no.1 availed maternity leave

w.e.f. 29.10.2019 to 19.01.2020 (83 days), whereas petitioner no.2 w.e.f.

05.11.2019 to 02.05.2020 (180 days) and petitioner no.3 availed maternity leave

w.e.f. 06.02.2019 to 31.07.2019 (175 days).

5. A number of incumbents appointed as Banking Associates alongwith the

petitioners herein in November, 2018, on their successful completion of two

years of contractual term, were regularized by the respondent no.3, vide Order

No.JKB/HRD/Rectt/2020-511 dated 20.03.2021, as such services of as many as

72 Banking Associates were regularized.

6. Petitioners no.1 had joined the services as Banking Associate pursuant to

her engagement on 08.11.2018, therefore, her services were required to

have been regularized on completion of two years, whereas her services were

regularized w.e.f. 04.02.2021 vide order impugned dated 20.03.2021 due to the

reason that the petitioner no.1 had remained on maternity leave for 83 days.

Similarly the petitioner no. 2 and 3 joined the services as Banking Services on

06.11.2018 and 07.11.2018 respectively, their services were required to be

regularized on completion of two years, but their services were regularized

w.e.f. 13.05.2021 and 05.2.2021 respectively vide impugned orders dated

22.06.2021 and 30.04.2021.

2025:JKLHC-JMU:2481

7. The period spent by the petitioners on maternity leave has been excluded

by the respondents from their two years contractual term and regularized the

services of the petitioners after the petitioners rendered 83, 180 and 175 days

respectively more service.

8. It is further stated in the petition that after regularizing the services of the

petitioners w.e.f. 04.02.2021 13.05.2021 and 05.02.2021 respectively, they were

put on probation for a period of six months. On successful completion of six

months' probation period reckoned w.e.f. the date of their regularizations, the

services of petitioner no.1 and 3 were confirmed vide order dated 16.10.2021

w.e.f. 01.09.2021, whereas the service of the petitioner no.2 have been

confirmed w.ef. 01.12.2021 vide order dated 08.12.2021; that the respondents

have erroneously excluded the period of maternity leave granted to the

petitioners while considering the petitioners' contractual term of two years;

9. Petitioners would plead that due to exclusion of period spent by the

petitioners on maternity leave, not only their regularization was deferred

corresponding to the period of their respective maternity leaves but they were

put on six months' probation correspondingly, with utmost delay and benefits

pursuant to Circular no.752 dated 12.03.2021 including revised salary,

adjustment pay/variable pay etc. has also been denied to the petitioners, which

has the cascading impact on the entire service careers of the petitioners, as the

petitioners have been rendered junior to their counterparts who were engaged

alongside the petitioners on the same day; that availing of maternity leave by the 2025:JKLHC-JMU:2481

petitioners during the course of their employment does not disentitle them to get

their services regularized after completion of the period of two years.

10. Petitioners, in the backdrop of the aforesaid facts and circumstances of the

cases are aggrieved of action of the respondents in regularization their services

after rendering more than 2 years of contractual term by excluding the period

spent by the petitioners on maternity leave, therefore, they seek to challenge the

aforesaid impugned action of the respondents on the ground that the action of

the respondents in excluding the period spent by the petitioners on maternity

leave and regularizing their services beyond the period of two years is totally

illegal, arbitrary and contrary to the provisions of law; that maternity leave is

duly provided under the 11th Bipartite Settlement dated 11.11.2020, wherein

every female Banking Associate in the services of the Bank has been held

entitled to maternity leave not exceeding 6 months on any one occasion and 12

months during the entire period of her service. The respondents keeping in view

the aforesaid provision of clause 30 of BPS are not legally justified to exclude

the period of maternity leave and/or extend the contractual term

of two years of the petitioners beyond the period of two years keeping in view

availing of maternity leave by them owing to exigency which was beyond their

control; that the services of the petitioners being Banking Associates are

governed by Sastry Award which also reiterates a similar provision in Clause

490. Therefore, the respondents are under legal obligation not to exclude the

period of maternity leaves.

2025:JKLHC-JMU:2481

11. Objections stand filed in WP(C) No.1065/2022 wherein it is averred that

the petitioners, having accepted the terms and conditions of their engagements

and sanction of extraordinary leave during their engagement as Contractual

Banking Associates, cannot turn around and challenge the same; that since the

petitioners have efficacious alternative statutory remedy under Industrial

Dispute Act, as such, this Court may not entertain and adjudicate the subject

matter in exercise of its extra ordinary writ jurisdiction; that no right of the

petitioners much less a fundamental right has been violated by the answering

respondents; that the respondent No. 1 Bank is not a "State" within the meaning

of Article 12 of the Constitution of India as it is not the creation of a statute and

does not fulfill the criteria as has been laid down in catena of judgments passed

by the Hon'ble Apex Court and more particularly the law laid down by our own

High Court; that Bank has sanctioned extraordinary leave in favour of the

petitioners during their contractual service as Banking Associates and once the

petitioners have accepted the terms and conditions of the said sanction of leave

and accordingly availed the said leave, as such, they are estopped from

challenging the same at this point of time; that as per the said sanction it is clear

that the petitioners proceeded on extraordinary leave with the condition that

their contractual period will be extended by the applicable leave period.

12. Respondents next averred that petitioners along with 579 similarly

situated candidates were offered the post of Contractual| Banking Associates for

a period of 2 years. The candidates who were offered contractual appointment

were subject to regularization only after successful completion of 2 years and 2025:JKLHC-JMU:2481

assessment of employee performance during the required contractual term.

Subsequently the employees who had performed their duties in contractual

capacity for a total of 2 years were recommended for regularization by their

respective Branch Head/In-Charge. Accordingly the Contractual Banking

Associates who served the required term of 2 years were regularized in the

services of the Bank and remaining Contractual Banking Associates were

subsequently regularized as and when they completed 2 years of contractual

services after due extension, on account of extraordinary leaves availed by them.

13. Further stand taken by the respondents in their objections is, that J&K

Bank's Board vide Resolution No.7 dated 26.04.2021 resolved that the Variable

Pay and Platinum Jubilee Pay (linked to Basic Pay) of all regular employees on

the rolls of the Bank as on 31.12.2020 be frozen (based on the revised pay

scales) with effect from 01.01.2021 and termed as Adjustment Pay, payable only

to those regular employees who were drawing it as a salary component as on

31.12.2020. Accordingly as per the terms of Circular No. 752 dated 12-03-2021

the employees appointed / recruited on and after 31.12.2020 the component of

Adjustment Pay was not made a part of their salary. It is further stated in the

objections that the inference tried to be drawn from the respective Rules,

Agreements and Judgments is totally misplaced and are not applicable to the

facts of the present case and the Acts as has been referred to in the grounds are

not applicable to respondent Bank; that petitioners have been regularized strictly

in terms of the rules and regulations governing the subject matter and cannot

claim anything dehors the Rules. However it is reiterated that Contractual 2025:JKLHC-JMU:2481

Banking Associates were mandatorily required to perform their duties for a

period of 2 years and subject to the assessment of performance of these

employees, the regularization was effected.

14. Lastly, it is further submitted by the respondents, that since the petitioners

availed extraordinary leave for 83 days, 181 days and 176 days respectively

during their contractual term and consequently did not perform their duties for

the required contractual term of two years and therefore were regularized only

after the petitioners served the required 2 years contractual term as the period

spent on leave cannot be considered for assessment of performance; that the 11th

Bipartite Settlement dated 11.11.2020 and Sastry Award are not applicable to

Contractual Banking Associates; that the petitioners cannot claim to be

regularized and entitled to pay and allied benefits in contravention of the rules

and regulations governing the subject matter and the same would result in

blatant violation of Articles 14 & 16 of the Constitution. Further, since the

petitioners have efficacious alternative statutory remedy under Industrial

Dispute Act, as such, the Hon'ble Court may not entertain and adjudicate the

subject matter, in exercise of its extra ordinary writ jurisdiction.

15. The petitioner, through the instant petition, seeks the following reliefs:-

i) To issue directions to the respondents to regularize the services of the petitioner as Banking Associate from the date when the petitioner had completed two years of service as Banking Associate (contractual) by issuance of writ of mandamus;

2025:JKLHC-JMU:2481

ii) To issue direction to the respondents to treat the period spent by the petitioner on maternity leave as continuous service as Banking Associate (contractual) by issuance of writ of mandamus;

iii) To issue direction to the respondents to pay all the benefits to the petitioner pursuant to Circular No.752 dated 12.03.2021 including revised pay scale, adjustment pay/variable pay etc. w.e.f. the date the same have been given to similarly situated Banking Associates appointed alongside the petitioner, along with all the retrospective consequential benefits including arrears of differential of salary, amount of allowances, seniority, promotion etc by issuance of writ of mandamus;

iv) To declare, not to consider the period spent by the petitioner on maternity leave as service of the petitioner and excluding the said period for giving benefit of service are ultra virus, illegal, arbitrary, unconstitutional, unjust and contrary to the provisions of law and Rules and against the provisions of principles of natural justice, by issuance of writ of mandamus.

16. The petitioner came to be engaged in the services of respondent no.1-

Bank as Banking Associate on contractual term of two years along with the

other individuals vide order dated 06.11.2018. Pursuant to her appointment

order, the petitioner joined the services on 08.11.2018 by submitting her joining

report before the Branch where she was posted by the respondents. The

petitioner is female and during the contractual term of two years, applied for

maternity leave which was duly sanctioned in her favour by the respondents.

The petitioner because of pregnancy complicacy had to undergo bed rest w.e.f.

20.03.2019 to 31.03.2019 and 03.06.2019 to 17.06.2019 and thereafter availed

maternity leave w.e.f. 24.10.2019 to 23.01.2020 (total 122 days). It is pertinent 2025:JKLHC-JMU:2481

to mention that a number of incumbents were appointed as Banking Associates

along with the petitioner herein, in November, 2018. On successful completion

of two years of contractual term by various Banking Associates, the respondent

no.3 vide Order No. JKB/HRD/Rectt/2020-511 dated 20.03.2021 regularized the

services of as many as 72 Banking Associates when they completed two years of

contractual term. The petitioner had joined the services as Banking Associates

pursuant to her engagement on 07.11.2018, therefore, her services were required

to be regularized on completion of two years, whereas her services have been

regularized w.e.f. 10.03.2021 vide Order No. JKB/HRD/Rectt/2021-59, dated

30.04.2021, due to the reason that the petitioner had remained on bed

rest/maternity leave for 122 days.

17. It is pertinent to mention that period spent by the petitioner on maternity

leave has been excluded by the respondents from her two years contractual term

and regularized the services of the petitioner after the petitioner rendered 122

days more service. Suffice it to say that the respondents have erroneously

excluded the period of maternity leave granted to the petitioner while

considering the petitioners' contractual term of two years. After regularizing the

services of the petitioner w.e.f. 10" March 2021 she was put on probation for a

period of six months. On successful completion of six months' probation period

reckoned w.e.f. the date of her regularization, the services of petitioner was

confirmed vide Order dated 16.10.2021 w.e.f. 01.09.2021. Due to exclusion of

period spent by the petitioner on maternity leave, not only her regularization was

deferred, corresponding to the period of her maternity leave, but she was put on 2025:JKLHC-JMU:2481

six months' probation correspondingly with utmost delay and benefits pursuant

to Circular No.752 dated 12.03.2021 including revised salary, adjustment

pay/variable pay etc. has also been denied to the petitioner, which has the

cascading impact on the entire service career of the petitioner, as the petitioner

has been rendered junior to her counterparts who were engaged alongside the

petitioner on the same day. Availing of maternity leave by the petitioner during

the course of her employment does not disentitle her to get her services

regularized after completion of the period of two years, as such, not considering

the said period of the petitioner is ultra vires, illegal, arbitrary, unconstitutional,

unjust and contrary to the provisions of law and Rules and

against the principles of natural justice.

18. Objections have not been filed to this petition WP(C) No. 2314/2023.

Learned senior counsel, appearing for the respondents, however, would submit

that the objections, filed in the connected matter, be read as objections in this

case as well, in view of identical factual background.

19. Learned counsel for the parties, vehemently argued their versions in line

with their pleadings.

20. The common question of law, as emerges from the pleadings in both the

cases, is as to whether it is permissible for an employer to exclude the period

availed as maternity leave by the female officers/officials from the period

required for regularization. In the instant cases, periods availed by the

petitioners as maternity leaves were deducted from the minimum period of two

years to be eligible for regularization. All the petitioners were refused to be 2025:JKLHC-JMU:2481

regularized on completion of two years, unlike their other colleagues and the

female staff, who were regularized on completion of two years, from the date of

their initial appointment/engagement. This practice adopted by the respondent-

Bank, allegedly caused not only monetary loss but also impacted their

promotional prospects

21. The Apex Court while explaining the rights of the women in employment

and labour in a case titled Municipal Corporation of Delhi v. Female

Workers (Muster Roll) & Ors reported as (2000) 3 SCC 224, in para 30

observed as follows:

"30.A just social order can be achieved only when inequalities are obliterated and everyone is provided what is legally due. Women who constitute almost half of the segment of our society have to be honoured and treated with dignity at places where they work to earn their livelihood. Whatever be the nature of their duties, their avocation and the place where they work; they must be provided all the facilities to which they are entitled. To become a mother is the most natural phenomena in the life of a woman. Whatever is needed to facilitate the birth of child to a woman who is in service, the employer has to be considerate and sympathetic towards her and must realise the physical difficulties which a working woman would face in performing her duties at the work place while carrying a baby in the womb or while rearing up the child after birth. The Maternity Benefit Act, 1961 aims to provide all these facilities to a working woman in a dignified manner so that she may overcome the state of motherhood honourably, peaceably, undeterred by the fear of being victimised for forced absence during the pre or post-natal period."

22. Article 14 of the Constitution of India provides that the State shall not

deny to any person equality before law or the equal protection of laws within the

territory of India. Dealing with this Article vis-à-vis the labour laws, the Apex

Court in 'Hindustan Antibiotics Ltd. V. Workmen' reported as 1967 ILLJ 2025:JKLHC-JMU:2481

114 SC, held that labour at whichever sector it may belong in a particular region

and in a particular nature will be treated on equal basis.

23. Article 15 provides that the State shall not discriminate against any citizen

on grounds only of religion, race, caste, sex, place of birth or any of them.

Clause (3) of this Article further provides that nothing in this Article shall

prevent the State from making any special provision for women and children.

Article 38 of the Constitution of India dealing with the Directive Principles of

State Policy provides that the State shall strive to promote the welfare of the

people by securing and protecting, as effectively as it may, a social order in

which justice, social, economic and political shall inform all the institutions of

the national life. Sub-clause (2) of this Article mandates that the State shall

strive to minimize the inequalities in income and endeavour to eliminate

inequalities in status, facilities and opportunities. Article 39 of the Constitution

of India which is rather more important inter alia provides that the State shall, in

particular, direct its policy towards security to the citizens, men and women

equally, have the right to an adequate means of livelihood; that there is equal

pay for equal work for both men and women; that the health and strength of

workers, men and women, and the tender age of children are not abused and that

citizens are not forced by economic necessity to enter avocations unsuited to

their age or strength. Article 42 of the Constitution of India specifically speaks

of just and humane conditions of work and maternity relief, the validity of an

executive or administrative action in denying enforceable at law, is nevertheless

available for determining the legal efficacy of the action complained of.

2025:JKLHC-JMU:2481

24. The Parliament has already enacted the Maternity Benefits Act, 1961, of

which, Section 2 deals with the applicability of the Act, whereas Section 3,

contains definitions of the word 'child' which includes still-born child,

'delivery' meaning the birth of child; Maternity Benefits meaning the payment

referred to in Sub-section (1) of Section 5; 'Woman' has been defined in Clause

(o) as 'a woman employed, whether directly or through any agency, for wages in

any establishment'. 'Wages' have been defined in Clause (h) of Section 3 which

provides that wages means all remunerations paid or payable in cash to a

woman.

25. Hon'ble the Punjab and Haryana High Court on 26.07.2021 in a case

CWP No. 13098/2021 titled 'Bank of India V. Labour Commissioner-cum-

Appellate Authority under the Maternity Benefits Act, 1961 & Ors', while

considering the identical situation and taking note of Articles 14, 15 and 39 of

the Constitution of India, observed that the object of the Maternity Benefits Act,

is to ensure that the woman employee at the time of advanced pregnancy is not

compelled to work, as it would be detrimental to her health and also to the health

of the foetus.

26. The Apex Court in 'Dr. Kavita Yadav V. The Secretary, Ministry of

Health and Family Welfare Department & Ors' reported in (2024) 1 SCC

421 relying upon its earlier judgment in the case of 'Deepika Singh V. PGI

MER, Chandigarh, reported in (2023) 13 SCC 681 held that the Maternity

Benefits Act, 1961 was enacted to secure women's rights to pregnancy and

maternity leave and to afford women with as much flexibility as possible to live 2025:JKLHC-JMU:2481

an autonomous life, both as a mother and as a worker, if they so desire. The

Court held that once the employee fulfills entitlement criteria specified in

Section 5(2) of the 1961 Act, she would be eligible for full maternity benefits,

even if, such benefits exceed the duration of the contract.

27. The Hon'ble High Court of Madras in a case WP No.27556/2018 titled

'MRB Nurses Empowerment Association v. The Principal Secretary & Ors.

decided on 18.10.2024 held that by virtue of Section 27 of the Act, the

provisions of the 1961 Act will prevail over contractual conditions denying or

offering less favourable maternity benefits, holding further that the reliance by

the respondents on Condition no.6 of the Appointment and Posting Order to

deny maternity benefits is untenable. It was a case of NHRM Nurses Employed

on contractual basis.

28. Considered the submissions of both the sides. In these cases the

petitioners were not regularized on completion of two years of their contractual

period by excluding the periods of their maternity leaves, availed by them,

having been duly sanctioned, during their contractual service. To be a mother is

a right of a woman and therefore the State being a welfare and progressive State

has guaranteed the maternity leave of 180 days to every woman employee. The

contractual or probation period should not be a preventive factor or obstacle for

a woman who wants to be a mother during this period. The seniority of such

female employee should not go below her colleague of the same batch on the

ground that she was absent on account of maternity leave. Discounting of the

maternity leave period, which was availed by each of the petitioners after having 2025:JKLHC-JMU:2481

been duly sanctioned by the competent authority, having regard to their statutory

right under the Maternity Benefits Act, 1961, being discriminatory on the basis

of sex, is not constitutionally permissible, as it offends the provisions of Articles

14 and 15 of the Constitution of India, which guarantee equal protection to men

and women.

29. Having regard to the legal position as discussed in the preceding paras, in

view of law laid down in the aforesaid judgments, and reverting to the factual

background of the case on hand applying purposive interpretation, this Court has

no doubt in its mind that the contractual terms cannot limit the statutory rights of

the petitioners to be entitled to the benefits of the maternity leaves. Independent

of the above, it may also be noted that the respondents cannot resort to

discriminatory acts while considering the requisite period of two years for

regularization of the petitioners vis-à-vis their other colleagues, on discounting

the maternity leave availed by the petitioners, being female workers.

30. In this view of the matter, the petitions are allowed. The impugned orders

are hereby quashed and the respondents are directed to treat the period spent by

the petitioners on maternity leave as continuous service, without discounting

these periods, for their assessment on completion of two years, from their

joining dates. They shall also extend all the benefits to the petitioners pursuant

to Circular No. 752 dated 12.03.2021 including revised pay scale, adjustment

pay/variable pay etc as have been given to similarly situate Banking Associates

appointed alongside the petitioners, along with consequential benefits, with 2025:JKLHC-JMU:2481

retrospective effect. Copies of this judgment shall be placed across the files of

both the cases. No order as to costs.

31. The writ petitions are disposed of along with connected application(s).

                                (                              ( M A Chowdhary )
                                                                      Judge
Jammu
 25.08.2025
Raj Kumar

                          Whether order is speaking?   :   Yes/No.
                          Whether order is reportable? :   Yes/No.
 

 
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 : MAIMS

 
 
Latestlaws Newsletter