Citation : 2021 Latest Caselaw 467 MP
Judgement Date : 4 March, 2021
1
WP No.4331/2021
High Court of Madhya Pradesh, Jabalpur
Bench at Indore
Writ Petition No.4331/2021
(Ashok Dixit s/o Amrutrao Dixit
AND FIVE OTHERS
Versus
The State of Madhya Pradesh & another)
Indore, Dated 04.03.2021
Hearing through Video Conferencing.
Mr. Murtuza M. Bohra, learned counsel for the petitioners.
Mr. Devashish Dubey, learned Panel Lawyer for the
respondent / State of Madhya Pradesh, on advance notice.
Heard on the question of admission.
This petition under Article 226 of the Constitution of India has
been filed by the petitioners seeking the following relief (s): -
"(a) To allow the present petition,
(b) To issue appropriate writ / order / directions al- lowing the present petition in the light of the judgment passed in the case of W.P. No.7429/2015 Virendra Kumar Nagar v. State of MP, order dated 30.01.2020, holding the present case covered by it and applying it mutatis mutandis.
(c) To consolidate / revise the pension of the peti- tioners in the same manner as has been revised for the per- sons who have retired after 01-01-2006 in other words at the rate of 50% of the minimum pay in the revised pay band plus grade pay of the corresponding revised pay scale with effect from 01.01.2006.
(d) Consequently, to grant the arrears of pension with effect from 01.01.2006 with interest @ 18% p.a.
(e) Cost of the litigation quantified at Rs.50,000/- be paid to the petitioner.
(f) Any other relief that this Hon'ble Court deems fit."
Counsel for the petitioners submits that the aforesaid issue has
already been adjudicated by this Court in Writ Petition
No.7429/2015 (Virendra Kumar Nagar v. State of Madhya
WP No.4331/2021 th Pradesh) vide order dated 30 January, 2020 (Annexure P/4) and
the petitioners' case is squarely covered by the aforesaid order.
Counsel for the State has although opposed the prayer, howev-
er, it is submitted that the aforesaid order has attained finality, as the
State has not preferred any appeal against the said order.
In view of the aforesaid, Writ Petition No.4331/2021 is dis-
posed of; and it is held that the aforesaid order passed by this Court
in the case of Virendra Kumar Nagar v. State of Madhya Pradesh
(supra) shall apply mutatis mutandis to the petitioners' case.
Sd/-
(Subodh Abhyankar) Judge Pithawe RC
Ramesh Chandra Pithawe 2021.03.07 15:01:10 +05'30'
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!