Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. A.K. Gharia vs Higher Education Department
2021 Latest Caselaw 5114 MP

Citation : 2021 Latest Caselaw 5114 MP
Judgement Date : 7 September, 2021

Madhya Pradesh High Court
Dr. A.K. Gharia vs Higher Education Department on 7 September, 2021
Author: Sujoy Paul
Writ Appeal Nos.378/2018, 686/2018,
960/2018 & 1632/2018                                                     1




HIGH COURT OF MADHYA PRADESH: BENCH AT INDORE

                       Writ Appeal No.378/2018
      Balkrishna Rathi v/s The State of Madhya Pradesh & Others

                       Writ Appeal No.686/2018
      Dr. Ajay Gautam v/s The State of Madhya Pradesh & Others

                       Writ Appeal No.960/2018
  Dr. Smt. Anuradha Jain v/s The State of Madhya Pradesh & Others

                      Writ Appeal No.1632/2018
       Dr. A.K. Gharia v/s The State of Madhya Pradesh & Others
Indore, dated 07.09.2021
         Shri L.C. Patne, learned counsel for the appellants
         Shri Pushyamitra Bhargav, learned Additional Advocate
General for the respondent / State.
         With the consent, finally heard.
         Regard being had to the similitude of the question involved,
on the joint request of the parties, this writ appeals are analogously
heard and decided by this common order.
                                 ORDER

These writ appeals involve a singular question i.e. whether the appellants whose right to continue up to 65 years is duly recognized can be deprived from the benefit of salary for the period they were not permitted to perform their duties?

02. Facts are taken from W.A. No.378/2018. The appellant was appointed as an Assistant Professor on 23.09.1983. the respondents passed an order dated 02.01.2018 (Annexure-P/10) with an intention to retire the appellant w.e.f. 31.03.2018. The appellants unsuccessfully challenged it in W.P. No.5801/2018, which came to be dismissed on 13.03.2018.

Writ Appeal Nos.378/2018, 686/2018,

03. Aggrieved by the aforesaid order, present writ appeals were filed before this Bench. In the meantime, similar matter travelled to Supreme Court in the case of Dr. R.S. Sohane v/s The State of Madhya Pradesh (Civil Appeal Nos.4675-4676 of 2019). Indisputably, the Apex Court opined that teachers have right to continue up to the age of 65 years. The Apex Court in the case of R.S. Sohane (supra) did not decide regarding treatment of period (intervening period) between the age of 62 years to 65 years for the purpose of grant of salary. The judgment of R.S. Sohane (supra) was brought to the notice of this Bench on 11.12.2018. In furtherance of said judgment, it was held that the present appellants are also entitled to continue up to 65 years of age. The respondents were directed to permit the appellants to rejoin the duty and to continue him up to the age of 65 years. Pertinently, in this order, no directions were issued regarding payment of salary for the intervening period.

04. Shri L.C. Patne, learned counsel for this appellant submits that appellant was retired at the age of 62 years w.e.f. 31.08.2018. In obedience of this Court's order dated 11.12.2018, the appellant was permitted to rejoin on 11.12.2018. Thus, salary between 31.03.2018 to 10.12.2018 is due to the appellant.

05. The appellants filed R.P. No.268/2021 and other connected matters on the strength of a subsequent order of the Supreme Court, whereby the Supreme Court permitted the employees therein, to approach the High Court for the purpose of considering the prayer for grant of salary. The attention of this Court was drawn to various orders passed by the Division Benches, wherein for similarly Writ Appeal Nos.378/2018, 686/2018,

situated teachers, the salary was directed to be given for the intervening period. 06. After hearing the parties, the review petition was allowed and it was thought proper to permit the appellants to address the Court regarding grant of backwages / salary.

06. Learned counsel for the appellants submits that appellants were all along willing to perform their duties but they were prevented to do so by prematurely retiring them at the age of 62 years. Thus, the principles of "no work no pay" cannot be pressed into service. This aspect is considered by Division Bench in great detail in W.A. No.108/2016 [Dr. (Mrs.) Rukmani Tiwari v/s The State of Madhya Pradesh & Others] and same principles was followed by other Division Benches in W.A. No.997/2018 (Dr. R.K. Thassu v/s The State of Madhya Pradesh & Others) and W.A. No.1857/2019 (Sr. R.K. Sharma v/s The State of Madhya Pradesh & Others). Another Division Bench in W.A. No.802/2020 (Dr. Sushant Kumar Sinha v/s The State of Madhya Pradesh & Others) has taken note of a circular issued by the Higher Education Department dated 26.02.2020 and directed the Department to pay the salary for intervening period. Lastly, he placed reliance on the recent judgment of Supreme Court reported in 2021 SCC OnLine SC 540 (North Delhi Municipal Corporation v/s Dr. Ram Naresh Sharma & Others).

07. Shri Pushyamitra Bhargav, learned Additional Advocate General for the respondents / State opposed the contention and prayer for grant of salary by contending that before the impugned order of retirement dated 02.01.2018 could be translated into Writ Appeal Nos.378/2018, 686/2018,

reality, it was the appellant who filed W.P. No.5801/2018 which was dismissed on 13.03.2018, much before the date of his retirement. Thus, the appellants could not continue thereafter pursuant to the order of the learned Single Judge, and therefore, the respondents cannot be saddled with payment of salary. Secondly, this Court in the previous order dated 08.07.2019 did not grant any salary for the intervening period. Thus, the appellants are not entitled to get any salary.

08. Parties confined their arguments to the extent indicated above.

09. We have heard the parties at length and perused the record.

10. It is not in dispute that orders passed by various Division Benches in the aforesaid writ appeals are relating to the same question i.e. entitlement of salary for the intervening period between 62 years to 65 years. Putting it differently, whether the teachers, who were retired at the age of 62 years are entitled to get benefit of salary for the period they were not permitted to perform their duty. The curtains on this issue are drawn by the Division Bench in the case of Dr. (Mrs.) Rukmani Tiwari (supra). The relevant portion reads as under:-

"As the appellant has already crossed 65 years of age, she will be entitled for entire arrears of wages for extended years of service. Though a cavil is raised on behalf of respondents that since the appellant had not worked for the period of 3 years she is not entitled for arrears on the principle of 'no work no pay'. However, in view of the fact that the appellant was prevented from discharging her duties till 65 years, the principle of 'no work no pay' is not applicable. For an authority reference can be had of the decision in State of Uttar Pradesh Vs. Dayanand Chakrawarty and others; (2013) 7 SCC 595, wherein it is held :

Writ Appeal Nos.378/2018, 686/2018,

"43. Now the question arises as to what consequential benefits to which the respondents and other employees who have not moved before any court of law shall be entitled ?

44. By impugned judgment the High Court observed:

"Similar benefit is already available to the employees who are continuing in service by virtue of interim order passed by the competent court. They should continue till the age of 60 years. The law helps those who are vigilant and not to those who go to sleep as per maxim vigilantibus, et non dormientibus, jura subveniunt. So, this benefit will not be given to the employees who peacefully retired on attaining the age of 58 years and never came before the Court. But there may be another class of the employees who came before this Court and could not get the interim order but writ petitions were admitted. Admittedly, these employees have not worked. So, on the basis of no pay no work, they will not be entitled for arrears. However, their back wages will be restricted @ 20% of the basic salary as per the ratio laid down in the case of M/s Gvalli v. Andhra Education Society 2010 AIR 1105 SC. Lastly, it is clarified that the extended service will be counted for all the purpose to the above mentioned employees. The petitions are allowed. No cost."

45. In Harwindra Kumar vs. Chief Engineer, Karmik and others (Supra), this Court while allowing the employees of Nigam to continue till the age of 60 years in view of Regulation 31, ordered that no recovery shall be made from those who continued up to the age of 60 years. This Court further observed that the employees who have not been allowed to continue after completing the age of 58 years by virtue of erroneous decision taken by the Nigam for no fault of theirs, would also be entitled to payment of salary for the remaining period up to the age of 60 years.

46. In U.P. Jal Nigam vs. Radhey Shyam Gautam, following the decision in Harwindra Kumar (supra) case, this Court held that the employees of the Nigam shall be entitled for full salary for the remaining period up to the age of 60 years.

47. However, in U.P. Jal Nigam vs. Jaswant Singh, this Court allowed the benefits of arrears of salary only to those employees of the Nigam who had filed writ petitions and denied the same to others who have not moved before a court of law.

Writ Appeal Nos.378/2018, 686/2018,

48. In view of the orders passed by this Court in Harwindra Kumar (supra), Radhey Shyam Gautam (supra) and Jaswant Singh (supra), it was not open to the High Court to rely on some other decision of this Court, ratio of which is not applicable in the present case for determining back wages of respondents restricting it to be 20% of the basic salary. We observe that the principle of 'no pay no work' is not applicable to the employees who were guided by specific rules like Leave Rules etc. relating to absence from duty. Such principle can be applied to only those employees who were not guided by any specific rule relating to absence from duty. If an employee is prevented by the employer from performing his duties, the employee cannot be blamed for having not worked, and the principle of 'no pay no work' shall not be applicable to such employee.

49. In these cases as we have already held that Regulation 31 shall be applicable and the age of superannuation of employees of the Nigam shall be 60 years; we are of the view that following consequential and pecuniary benefits should be allowed to different sets of employees who were ordered to retire at the age of 58 years:

49.1. The employees including respondents who moved before a court of law irrespective of fact whether interim order was passed in their favour or not, shall be entitled for full salary up to the age of 60 years. The arrears of salary shall be paid to them after adjusting the amount if any paid.

49.2. The employees, who never moved before any court of law and had to retire on attaining the age of superannuation, they shall not be entitled for arrears of salary. However, in view of Regulation 31 they will deem to have continued in service up to the age of 60 years. In their case, the appellants shall treat the age of superannuation at 60 years, fix the pay accordingly and re-fix the retirement benefits like pension, gratuity etc. On such calculation, they shall be entitled for arrears of retirement benefits after adjusting the amount already paid.

49.3. The arrears of salary and arrears of retirement benefits should be paid to such employees within four months from the date of receipt of copy of this judgment."

Similar view has been expressed in Shobha Ram Raturi Vs. Haryana Vidyut Prasaran Nigam Ltd. & others; (2016) 16 SCC 663, wherein it is held :

"The fault lies with the respondents in not having utilised the services of the appellant for the period from Writ Appeal Nos.378/2018, 686/2018,

1.1.2003 to 31.12.2005. Had the appellant been allowed to continue in service, he would have readily discharged his duties. Having restrained him from rendering his services with effect from 1.1.2003 to 31.12.2005, the respondent cannot be allowed to press the self serving plea of denying him wages for the period in question, on the plea of the principle of 'no work no pay'."

In view whereof, the contention raised on behalf of the respondents that the appellant will not be entitled for arrears on the principle of 'no work no pay' is negatived. The appellant is held entitled for entire service benefit as if she was in service till 65 years of age. Let the arrears be settled within three months. The settlement of arrears will be subject to adjustment of if any amount paid towards retiral dues . It is further directed that the amount of arrears be paid by the Institution where the appellant was in service. The institution will be at liberty to recover from the State as per law.

Appeal stands disposed of finally in above terms. No costs."

[Emphasis Supplied]

11. This view is consistently followed in the case of Dr. Sushant Kumar Sinha and Dr. R.K. Thassu (supra) by other Division Benches. The Principal Seat in Dr. Sushant Kumar Sinha (supra), considered the circular of Higher Education Department and opined as under:-

"5. It is pertinent to note that the decision in R.S. Sohane (supra) has been implemented by the State Government vide its Order No.1-23/2019/38-3 dated 26.02.2020, reproduced below for ready reference :

e/;izns'k 'kklu mPp f'k{kk foHkkx ea=ky;

@@ vkns'k @@ Hkksiky] fnukad 26-02-2020 Øeakd ,Q 1&[email protected]@38&3 % ekuuh; mPpre U;k;ky; ubZ fnYyh }kjk Civil Appeal No.4675 and 4676 of 2019 out of SLP(C) No.31968- 1969/2017 esa MkW vkj- ,l- lksgkus fo:) e/;izns'k 'kklu o vU; rFkk bl ;kfpdk ls la;qDr vU; lerqY; lHkh ;fpdkvksa esa ikfjr fu.kZ; fnukad 07-05-2019 esa funsZ'k fn;s x;s gSa fd % For the aforementioned reasons, we set aside the judgment of the Full Bench of the High Court and the consequential judgments of the Division Bench of the Writ Appeal Nos.378/2018, 686/2018,

High Court and direct the Government of Madhya Pradesh to pay salaries to the Teachers in aided private Colleges who are working and also those who have worked till they attained the age of superannuation of 65 years.

ekuuh; mPpre U;k;ky; ds fu.kZ; ds vuqikyu esa jkT; 'kklu }kjk fu.kZ; fy;k x;k gS fd vuqnku izkIr v'kkldh; egkfo| ky; eas vuqnkfur inksa ij dk;Zjr~ f'k{kdksa dh vf/kokf"kZdh vk;q 62 o"kZ ls c<kdj 65 o"kZ fu/kkZfjr dh tkrh gS rFkk ,sls lHkh ik= f'k{kdksa ds osru dk Hkqxrku jkT; 'kklu }kjk fd;k tkosxk A [email protected] ;g Loh--fr egkys[kkdkj] e/;izns'k Xokfy;j dks foRr foHkkx ds i`"Bkadu Øeakd [email protected]@[email protected];[email protected] fnukad 26-02-2020 ls i`"Bkafdr dh tkrh gS A Ek/;izns'k ds jkT;iky ds uke ls rFkk vkns'kkuqlkj

6. Thus, with the decision in R.S. Sohane (supra), the issue as to the retirement age of the staff engaged in class room teaching in Govt. aided institution to be 65 years stood settled.

7. The petitioner who had bowed down to the decision by the Full Bench as on 02.08.2017, has, with the law being laid down by the Supreme Court in R.S. Sohane (supra), filed this appeal seeking setting aside of the impugned order and for the benefit which enure from the decision in R.S. Sohane (supra). It is urged, and rightly so that, with the law being settled and the petitioner being within the ambit of its applicability, as he is retired on 30.11.2015 at the age of 62 years, he has a right to claim the benefit, thereunder.

8. In view whereof, we are of the considered opinion that since the petitioner was engaged in class room teaching in grant-in-aid private institution, he is entitled to enhanced age of retirement of 65 years, with all consequential benefits, to be borne by the State of Madhya Pradesh.

9. The appeal is finally disposed of in above terms. No costs."

[Emphasis supplied]

12. At the cost of repetition, the appellants in all aforesaid writ appeals and the present appellants are similarly situated. All of them were prematurely retired at the age of 62 years. As per judgment of the Supreme Court in Dr. R.S. Sohane (supra), they were taken back. Thus, the judgment of Dr. R.S. Sohane (supra) is a judgment in rem. There is no quarrel between the parties about the age of Writ Appeal Nos.378/2018, 686/2018,

superannuation of teachers i.e. 65 years. The only question raised by Shri Pushyamitra Bharga, learned Additional Advocate General is based on the order of the learned Single Judge. The same was the situation in all the aforesaid writ appeals because writ appeals were filed against orders passed by learned Single benches which became different after the judgment of Dr. R.S. Sohane (supra). The principles of "no work no pay" cannot be applied because appellants were willing to perform their duties which is very evident for the simple reason that even before retirement order could be translated into reality, they filed writ petition.

13. The Apex Court in its recent judgment in North Delhi Municipal Corporation (supra) quoted with profit the previous judgment reported in (2013) 7 SCC 595 The State of Uttar Pradesh v/s Dayanand Chakrawarthy & Others relevant portion of which reads as under:-

"48. If an employee is prevented by the employer from performing his duties, the employee cannot be blamed for having not worked, and the principle of 'no pay no work' shall not be applicable to such employee..."

14. Once it is clear that the reason for non-payment of salary for intervening period to present appellants and other similarly situated persons who were appellants in aforesaid writ appeals is same, the only question is whether there exists any justifiable reason to put the present appellants in a comparatively disadvantageous position. In our opinion, if we take a different view, it will be a travesty of justice. It is profitable to consider the judgment of the Supreme Court on this aspect reported in (1985) 2 SCC 468 (Inder Pal Yadav & Others v/s Union of India & Writ Appeal Nos.378/2018, 686/2018,

Others). Relevant portion of the aforesaid case reads as under:-

"There is another area where discrimination is likely to rear its ugly head. These workmen come from the lowest grade of railway service. They can ill afford to rush to court. Their Federations have hardly been of any assistance. They had individually to collect money and rush to court which in case of some may be beyond their reach. Therefore, some of the retrenched workmen failed to knock at the doors of the court of justice because these doors do not open unless huge expenses are incurred. Choice in such a situation, even without crystal gazing is between incurring expenses for a litigation with uncertain outcome and hunger from day to day. It is a Hobson's choice. Therefore, those who could not come to the court need not be at a comparative disadvantage to those who rushed in here. If they are otherwise similarly situated, they are entitled to similar treatment if not by anyone else at the hands of this Court."

[Emphasis Supplied] If we take a different view and deprive the similarly situated appellants from the benefit of salary for intervening period, it will amount to dividing a homogeneous class of Teachers and create a class within the class.

15. This will be contrary to the mandate of article 14 of the Constitution of India. In this view of the matter, we are unable to hold that the appellants can be deprived from benefit of salary for the intervening period.

16. Resultantly, the respondents are directed to pay full salary to the appellants for the intervening period forthwith. The entire exercise be completed within a period of 90 days from the date of production of certified copy of this order.

The Writ Appeals are allowed.

   (SUJOY PAUL)                                         (ANIL VERMA)
     JUDGE                                                JUDGE
Ravi

Digitally signed by RAVI PRAKASH
Date: 2021.09.08 10:49:40 +05'30'
 

 
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