Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rafeeq Khan vs The State Of Madhya Pradesh
2023 Latest Caselaw 12504 MP

Citation : 2023 Latest Caselaw 12504 MP
Judgement Date : 3 August, 2023

Madhya Pradesh High Court
Rafeeq Khan vs The State Of Madhya Pradesh on 3 August, 2023
Author: Anand Pathak
                                                               1
                            IN     THE       HIGH COURT OF MADHYA PRADESH
                                                   AT GWALIOR
                                                        BEFORE
                                          HON'BLE SHRI JUSTICE ANAND PATHAK
                                                  ON THE 3 rd OF AUGUST, 2023
                                               WRIT PETITION No. 19109 of 2023

                           BETWEEN:-
                           RAFEEQ KHAN S/O SHRI SHAQOOR KHAN, AGED
                           ABOUT  61   YEARS, OCCUPATION: SERVICE R/O-
                           RAMPUR DISTRICT GUNA (MADHYA PRADESH)

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

                           AND
                           1.    THE STATE OF MADHYA PRADESH THROUGH
                                 PRINCIPAL SECRETARY DEPARTMENT OF
                                 WATER RESOURCES VALLABH BHAWAN BHOPAL
                                 (MADHYA PRADESH)

                           2.    ENGINEER IN CHIEF WATER RESOURCE
                                 DEPARTMENT BHOPAL (MADHYA PRADESH)

                           3.    EXECUTIVE   ENGINEER   ELECTRICAL AND
                                 ENGINEERING      DEPARTMENT       HEAVY
                                 MACHINERY, WATER RESOURCES DEPARTMENT
                                 THATIPUR, GWALIOR (MADHYA PRADESH)

                                                                                          .....RESPONDENTS
                           (BY SHRI M.S. JADOUN - GOVERNMENT ADVOCATE)

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

1. By this petition, filed under Article 226 of the Constitution of India, the petitioner has prayed for the following reliefs:

"(i) That, respondents may kindly be directed to release benefit of I, II and III time pay scale to the petitioner from the due date i.e. completion of 10, 20 Signature Not Verified Signed by: RASHID KHAN Signing time: 04-08-2023 05:42:41 PM

and 30 years in service respectively.

(ii) That, respondent may kindly be further directed to release aforesaid benefit alongwith the interest to the tune of 9% PA from the due date to actual date realization.

(iii) That, cost of the litigation to the tune of Rs.25,000/- be also directed to be paid.

(iv) Any other relief which this Hon'ble Court deems fit in the facts and circumstances of the case may also kindly be granted."

2 . At the outset, learned counsel for petitioner referred the judgment of this Court passed in the case of Tejulal Yadav v. State of M.P. and others reported in ILR (2009) M.P. 1326 decided on 23.1.2009 and seeks parity. It

is further submitted that said judgment has been passed on placing reliance upon the earlier judgment passed in the case K. L. Asre v. State of M.P. passed on 7.11.2005 in Writ Petition (S) No.1070/2003.

3. According to the counsel for petitioner, the State Government issued a circular dated 21.9.2016 granting the benefit to the work charge contingency paid establishment employees with effect from 1.1.2016. However, executive instructions issued by the State Government cannot supersede the judgment delivered by this court, which attained finality and, therefore, the executive instructions issued by the State Government to the extent that cut-off date has been fixed has been quashed. Therefore, petitioner is entitled for all consequential benefits.

4 . Learned counsel for respondents opposed the prayer but however could not dispute the facts.

5 . Considering the submissions made by counsel for the parties, this petition is disposed of with a direction that the petitioner is also entitled for the same benefit as other similarly placed employees like Tejulal Yadav, K. L. Signature Not Verified Signed by: RASHID KHAN Signing time: 04-08-2023 05:42:41 PM

Asre and Gendalal, etc. (petitioners in Writ Petition No.461/2018) and the judgment passed in those orders would apply mutatis mutandis in the case of petitioner. He shall be entitled for monetary benefits and arrears for the said period. Exercise of passing an appropriate order granting the benefit be concluded within a period of six months from the date of receipt of certified copy of this order.

6. With the above, this petition stands disposed of.

(ANAND PATHAK) JUDGE Rashid

Signature Not Verified Signed by: RASHID KHAN Signing time: 04-08-2023 05:42:41 PM

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter