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

Ashok Kumar Singh vs The State Of Madhya Pradesh
2023 Latest Caselaw 13226 MP

Citation : 2023 Latest Caselaw 13226 MP
Judgement Date : 14 August, 2023

Madhya Pradesh High Court
Ashok Kumar Singh vs The State Of Madhya Pradesh on 14 August, 2023
Author: Gurpal Singh Ahluwalia
                              1


IN THE HIGH COURT OF MADHYA PRADESH
            AT JABALPUR
                        BEFORE
     HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA
               ON THE 14th OF AUGUST, 2023
                 WRIT PETITION No. 17311 of 2023

BETWEEN:-

ASHOK KUMAR SINGH S/O SHRI NAND KISHORE
SINGH, AGED ABOUT 67 YEARS, OCCUPATION:
RETIRED GOVT. EMPLOYEE APPONTED ON
04.12.1980 R/O G-35, GEET VIHAR COLONY,
POLIPATHAR NARMADA ROAD, (MADHYA
PRADESH)
                                                      .....PETITIONER
(BY SHRI AKASH CHOUDHARY - ADVOCATE)

AND

1.    THE STATE OF MADHYA PRADESH
      THROUGH ITS PRINCIPAL SECRETARY
      ENERGY DEPARTMENT MANTRALAYA
      VALLABH BHAWAN BHOPAL (MADHYA
      PRADESH)

2.    THE   MADHYA    PRADESH   POORVA
      KSHETRA VIDYUT VITRAN CO. LTD.
      THROUGH ITS MANAGING DIRECTOR
      SHAKTI BHAWAN P.O. VIDYUT NAGAR
      RAMPUR JABALPUR (MADHYA PRADESH)
                                                   .....RESPONDENTS
(BY SHRI NAVEEN DUBEY - GOVERNMENT ADVOCATE)

      This petition coming on for admission this day, the court passed
the following:
                              ORDER

By the instant petition, the petitioner is claiming that although he stood retired on 30.06.2016, the annual increment was to be added on 1st of July of that year, but he was not granted the said benefit.

2. Learned counsel for the petitioner submits that the issue involved in the present case has already been settled by the Supreme Court recently in Civil Appeal No.2471/2023 (The Director {Admn. and HR KPTCL} and Ors Vs. C.P. Mundinamani and Ors) wherein it has been held that benefit of annual increment which was to be added on 1st of July every year shall be paid to the employees who got retired on 30th of June of the said year, therefore the present petitioner is also entitled to get the said benefit.

3. No other argument is advanced by the counsel for the petitioner.

4. Considering the aforesaid and taking note of the judgment passed by the Supreme Court in case of C.P. Mundinamani (supra), this petition is allowed.

5. It is directed that the petitioner is entitled for the benefit of annual increment which was to be added with effect from 1st of July.

6. Accordingly, the respondents are directed to recalculate the retiral dues and pension and issue fresh PPO in favour of the petitioner within a period of three months from the date of submitting copy of this order.

7. However, the petitioner had superannuated on 30.6.2016, thus petitioner was a fence sitter and he did not approach the Court and it is well established principle of law that the Court can deny relief to similarly situated person, who was not vigilant for his rights and approached the Court by waking up only after the rights of vigilant litigants were adjudicated by the court.

8. Since the petitioner was a fence sitter, therefore, by extending the benefit of the judgment passed by the Supreme Court in the case of The Director (Admn. and HR KPTCL) (supra), it is held that the petitioner shall not be entitled for arrears but shall only be entitled for refixation of pension payable in future.

9. With aforesaid direction, the petition stands allowed.

(G.S. AHLUWALIA) JUDGE

HEMANT SARAF 2023.08.14 19:42:07 +05'30' HS

 
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