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

Arun Kumar Singh Bhadoriya vs The State Of Madhya Pradesh
2023 Latest Caselaw 12522 MP

Citation : 2023 Latest Caselaw 12522 MP
Judgement Date : 3 August, 2023

Madhya Pradesh High Court
Arun Kumar Singh Bhadoriya vs The State Of Madhya Pradesh on 3 August, 2023
Author: Milind Ramesh Phadke
                                                              1
                           IN     THE       HIGH COURT OF MADHYA PRADESH
                                                  AT GWALIOR
                                                    BEFORE
                                  HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
                                                 ON THE 3 rd OF AUGUST, 2023
                                              WRIT PETITION No. 19094 of 2023

                          BETWEEN:-
                          ARUN KUMAR SINGH BHADORIYA S/O SHRI BABU
                          SINGH, AGED ABOUT 61 YEARS, OCCUPATION:
                          RETIRED NEAR CHAURASIYA COLONY GUDA GUDI KA
                          NAKA LASHKAR (MADHYA PRADESH)

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

                          AND
                          1.    THE STATE OF MADHYA PRADESH PRINCIPAL
                                SECRETARY VALLABH BHAWAN BHOPAL MP
                                (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 S.S. KUSHWAH - GOVERNMENT ADVOCATE)

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

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 and II time pay scale to the Signature Not Verified petitioner from the due date i.e. completion of 10 Signed by: NEETU SHASHANK Signing time: 04-Aug-23 5:42:46 PM

and 20 years in service respectively. ( i i ) That, Respondent may kindly be further directed to release aforesaid benefit along with the interest to the tune of 9% PA from due date to actual date of 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."

At the outset, learned counsel for petitioner referred the judgment of this Court passed in 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.

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.

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

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 Signature Not Verified Signed by: NEETU SHASHANK Signing time: 04-Aug-23 5:42:46 PM

same benefit as other similarly placed employees like Tejulal Yadav, K. L. 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.

With the above, this petition stands disposed of.

(MILIND RAMESH PHADKE) JUDGE neetu

Signature Not Verified Signed by: NEETU SHASHANK Signing time: 04-Aug-23 5:42:46 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter