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

Ramswaroop vs The State Of Madhya Pradesh
2022 Latest Caselaw 7695 MP

Citation : 2022 Latest Caselaw 7695 MP
Judgement Date : 13 June, 2022

Madhya Pradesh High Court
Ramswaroop vs The State Of Madhya Pradesh on 13 June, 2022
Author: Gurpal Singh Ahluwalia
                                   1
             IN THE HIGH COURT OF MADHYA PRADESH
                          AT GWALIOR
                                BEFORE
             HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA
                            ON THE 13th OF JUNE, 2022

                    WRIT PETITION No. 28480 of 2021

         Between:-
         RAMSWAROOP S/O LATE SHRI HARDEV , AGED
         67   YEARS, OCCUPATION:   SERVICE AS
         CHOWKIDAR, R/O GADWARI BALO KA
         MOHALLA, MADIPURTAL, MORAR, GWALIOR
         (MADHYA PRADESH)

                                                                .....PETITIONER
         (BY SHRI DEVESH SHARMA - ADVOCATE )

         AND

1.       THE STATE OF MADHYA PRADESH THROUGH
         THE PRINCIPAL SECRETARY, PUBLIC WORKS
         DEPARTMENT, VALLABH BHAVAN, BHOPAL
         (MADHYA PRADESH)

2.       ENGINEER-IN-CHIEF,   PUBLIC     WORKS
         DEPARTMENT, II FLORE, SATPUDA BHAWAN,
         BHOPAL (MADHYA PRADESH)

3.       CHIEF       ENGINEER, PUBLIC WORKS
         DEPARTMENT, NORTH ZONE, THATIPUR,
         GWALIOR (MADHYA PRADESH)

4.       EXECUTIVE    ENGINEER,   PUBLIC WORKS
         D EPA R TM EN T, SAMBHAG   KARAMAK  1,
         GWALIOR (MADHYA PRADESH)

                                                             .....RESPONDENTS
         (BY SHRI SANJAY KUMAR SHARMA - GOVERNMENT ADVOCATE )

      Th is petition coming on for hearing this day, th e court passed the
following:
                                    ORDER

This petition under Article 226 of the Constitution of India has been filed seeking the following relief:-

7.1 That, a direction may kindly be given to the respondents to give the service benefit and pay scale of the post of the permanent classified Chowkidar from the date of his classification to the petitioner. And pay the arrears of salary on fixation of pay along with all consequence benefits with interest from the date of his Classification.

7.2 That, the respondents may further be directed to treat the petitioner at par with their similarly placed co-employees with seniority and consequential benefits on the post of chowkidar from the date of his Classification.

7.3 That, any other relief, which this Hon'ble Court may deem

fit and proper may also be given to the petitioner along with costs.

It is submitted by the counsel for the petitioner that he was employed as daily wages Chowkidar in the respondents department. He was classified as permanent employee on the post of Chowkidar by order dated 24/12/2004. It is further submitted that now he has been declared as Sthaikarmi. However, in the light of judgment passed by Supreme Court in the case of Ram Naresh Rawat Vs. Ashwini Ray reported in 2017 (3) SCC 436, the benefit of minimum of regular pay scale without increment from the date of classification till extension of benefit of Sthaikarmi has not been paid and accordingly, it is submitted that the petitioner is entitled for the minimum of regular pay scale without increment for the aforementioned period.

Per contra, it is submitted by the counsel for the State that the petitioner is entitled for the minimum of the regular pay scale without increment from the date of his classification only.

Heard the learned counsel for the parties.

The petitioner was classified by order dated 24/12/2004. Accordingly, if

the classification is intact and if he files a representation before the authorities for grant of minimum pay scale from 24/12/2004 till the benefit of Sthaikarmi is given to him, then the said representation shall be decided as early as possible preferably within a period of one month from the date of representation in the light of judgment passed in the case of Ram Naresh Rawat (supra).

With the aforesaid direction, the petition is finally disposed of.

(G.S. AHLUWALIA) JUDGE Arun* ARUN KUMAR MISHRA 2022.06.14 19:08:57 +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 : MAIMS

 
 
Latestlaws Newsletter