Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Azmal Khan vs The State Of Madhya Pradesh
2021 Latest Caselaw 1086 MP

Citation : 2021 Latest Caselaw 1086 MP
Judgement Date : 25 March, 2021

Madhya Pradesh High Court
Azmal Khan vs The State Of Madhya Pradesh on 25 March, 2021
Author: Nandita Dubey
                                                                         1                                    WP-6976-2021
                                            The High Court Of Madhya Pradesh
                                                       WP-6976-2021
                                            (AZMAL KHAN AND OTHERS Vs THE STATE OF MADHYA PRADESH AND OTHERS)


                                  Jabalpur, Dated : 25-03-2021
                                           Shri D.K. Kaurab, learned counsel for the petitioners.

                                           Ms. Sharda Dubey, learned Panel Lawyer for the respondent/State.

Heard.

Petitioners have filed this petition aggrieved by the inaction of the respondent in not extending the revised minimum pay as per the 7th pay

scale.

It is submitted that this Court in W.P. No. 5332/2010 (S) (Kishori Lal Prajapati and others Vs. State of M.P. and others) has held that the employees who are getting the benefit of minimum pay scale are entitled for revision of pay scale on the recommendation of implementation by the State Government. It is stated that the petitioners are receiving the minimum pay scale as per 6th pay scale but their minimum pay scale is not being revised as per the 7th Pay Scale. It is stated that in a similar case W.A. No.72/2020, the Division Bench of this Court has considered the order passed in W.A. No.

204/2020 (State of M.P. through Narmada Valley Development Authority and others Vs. Shankar Lal and others), wherein it has been held :-

"In the considered opinion of this Court and in the fitness of t h i n gs , t h i s pet i t i on i s di s pos ed o f w i t h di r ec t i on that respondents/employees shall be entitled for minimum of the r evi s ed p a y s c a l e u n d e r 7 t h P a y Commis s ion a n d other allowances with arrears payable to them within three months as ordered by the learned Single Judge. With the aforesaid modification and directions, writ petition stands disposed of."

It is stated that the respondents may be directed to consider the claim of the petitioners in the light of aforesaid judgment.

Learned counsel for the State has pointed out that the petitioners have Signature Not Verified SAN

not filed any representation or application for consideration of their claim Digitally signed by GEETHA NAIR Date: 2021.03.26 13:14:07 IST 2 WP-6976-2021 before the competent authority. It is prayed that the petitioners may be directed to file a fresh representation alongwith supporting documents before the authority concerned.

Considering the aforesaid, without adverting to the merits of the case, this writ petition is disposed of with a direction to the petitioners to file a

representation alongwith all the supporting documents before the authority concerned, who may decide the same as per law in the light of the judgment passed in the case of Shankar Lal (supra) within a period of sixty days from the date of receipt of the copy of the order passed today.

With the aforesaid direction, this petition stands disposed of. Certified copy as per rules.

(NANDITA DUBEY) JUDGE

gn

Signature Not Verified SAN

Digitally signed by GEETHA NAIR Date: 2021.03.26 13:14:07 IST

 
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