Citation : 2022 Latest Caselaw 3500 MP
Judgement Date : 11 March, 2022
- : 1 :-
W.P. No. 4619/2022
HIGH COURT OF MADHYA PRADESH : BENCH AT INDORE
(SINGLE BENCH : HON. Mr. JUSTICE VIVEK RUSIA)
W.P. No. 4619 of 2022
( Shambhulal Chouhan V/s. State of M.P. & others.)
Date: 11.03.2022 :
Shri Shashank Patwari, learned counsel for the petitioner.
Shri N.S. Bhati, learned Govt. Advocate for respondent/State on
advance copy.
Heard on the question of admission.
ORDER
The petitioner before this Court has filed this present petition claiming benefit of 2nd Kramonnati by virtue of executive instructions issued by State Government dated 21.03.1983 and 19.04.1999.
The contention of learned counsel for the petitioner is that petitioner's case is squarely covered by judgment delivered in W.P. No. 6773 of 2006(S) in the case of Smt.Prerna Koranne Vs. State of M.P. and others passed on 26.04.2007.
Learned Govt. Advocate has fairly stated before this Court that the matter is squarely covered by the judgment delivered in the case of Smt Prerna Koranne (supra), wherein in identical circumstances the teachers of Education Department or Tribal Welfare Department were held entitled to receive the benefits of IInd Kramonnati under the policy dated 21.03.1983 and 19.04.1999 and 02.11.2001.
Resultantly, keeping in view the judgment delivered in the case of Smt. Prerna Koranne (supra) with the consent of the parties the present writ petition is disposed of with the following directions:-
(i) Clause-3 of policy dated 03.09.2005 fixing the cut of date 01.08.2003 to grant the benefit of second kramonnati to the teachers is arbitrary, discriminatory, hence quashed.
(ii) Teachers of Education Department or Tribal Welfare Department are held entitled to get the benefit of Kramonnati under the
- : 2 :-
W.P. No. 4619/2022
policy dated 21.03.1983, 19.04.1999 and 2.11.2001 in accordance with the terms and conditions as specified therein.
(iii) The respondents are directed to consider the case of the petitioner keeping in view executive instructions dated 21.03.1983, 19.04.1999 and 02.11.2001 and settle petitioner's claim within the period of six months from today and the arrears thereof be also released within the aforesaid period. With the aforesaid directions, the petition is disposed of.
( VIVEK RUSIA ) JUDGE Alok/-
Digitally signed by ALOK GARGAV Date: 2022.03.11 17:27:36 +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!