Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narayan Singh Rajput vs The State Of Madhya Pradesh
2023 Latest Caselaw 20343 MP

Citation : 2023 Latest Caselaw 20343 MP
Judgement Date : 4 December, 2023

Madhya Pradesh High Court

Narayan Singh Rajput vs The State Of Madhya Pradesh on 4 December, 2023

Author: Milind Ramesh Phadke

Bench: Milind Ramesh Phadke

                                                      1
                            IN    THE    HIGH COURT OF MADHYA PRADESH
                                               AT GWALIOR
                                                    BEFORE
                                  HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
                                           ON THE 4 th OF DECEMBER, 2023
                                          WRIT PETITION No. 29845 of 2023

                           BETWEEN:-
                           NARAYAN SINGH RAJPUT S/O LATE SHRI GOPAL SINGH
                           RAJPUT, AGED ABOUT 63 YEARS, OCCUPATION:
                           RETIRED SAHAYAK GRADE -3 KARYALAY KARYPALAN
                           ADHIKARI LOK NIRMAN VIBHAG, SAMBHAG SHEOPUR
                           (M.P.) R/O AAYURVEDIK FORMACY KI PICHHE,
                           HARIOM MANDIR KE SAMNE GALI NO. 1 AAMKHO
                           LASHKAR GWALIOR (M.P.) (MADHYA PRADESH)

                                                                              .....PETITIONER
                           (BY SHRI NEERAJ SHRIVASTAVA - ADVOCATE)

                           AND
                           1.    THE STATE OF MADHYA PRADESH PRINCIPAL
                                 SECRETARY GOVT. OF M.P. VALLABH BHAWAN
                                 BHOPAL (MADHYA PRADESH)

                           2.    MUKHY ABHIYANTA, LOK NIRMAN VIBHAG
                                 UTTAR PRIKSHETRA THATIPUR, GWALIOR
                                 (MADHYA PRADESH)

                           3.    ADHIKSHAN YANTRI, LOK NIRMAN VIBHAG
                                 MANDAL GUNA (MADHYA PRADESH)

                           4.    KARYPALAN  YANTRI LOK NIRMAN VIBHAG
                                 SAMBHAG SHEOPUR DIST. SHEOPUR (MADHYA
                                 PRADESH)

                           5.    ZILA KOSHALAY ADHIKARI SHEOPUR DISTRICT
                                 SHEOPUR (MADHYA PRADESH)

                           6.    ZILA PENSION ADHIKARI SHEOPUR DISTRICT
                                 SHEOPUR (MADHYA PRADESH)

                                                                            .....RESPONDENTS
                           (SHRI PRABHAKAR KUSHWAH - PANEL LAWER FOR THE STATE)

Signature Not Verified
Signed by: PAWAN KUMAR
Signing time: 05-12-2023
11:32:42 AM
                                                                2
                                 This petition coming on for admission this day, th e court passed the
                           following:
                                                                ORDER

The instant petition has been preferred by petitioner, under Article 226 of the Constitution of India, being aggrieved by the inaction of the respondents for not extending the benefit of increment. Petitioner, who retired on 30.06.2021, was denied increment on the pretext that he is not entitled.

2 . Learned counsel for petitioner submits that whether a government employee retiring on 30th June of a year is entitled to avail the benefit of increment as fixed on 1st of July is being decided by the Supreme Court

recently in the case of the Director (Admn. and HR) KPTCL & Ors. vs. C.P. Mundinamani & Others passed in Civil Appeal No.2471 of 2023 decided on 11.04.2023, wherein after considering the judgments of different High Courts including the Madhya Pradesh High Court it has been held that benefit of annual increment which is to be added on 1st of July every year shall be paid to the employee who is going to be retired on 30th June of the said year. It is further submitted that controversy is now no longer res integra. The present petitioner stood retired on 30th June, 2021, therefore, he is entitled to avail the benefit of annual increment which was to be added on 01.07.2021. The said aspect has also been dealt with by the Full Bench of this Court also in the case of Ratanlal Rathore Vs. The State of Madhya Pradesh and others (Writ Petition No.4118 of 2020) decided on 28.07.2023.

3. Learned counsel for respondent/State could not dispute the passing of said order. However, he submits that it appears that SLP arising out of judgment of Division Bench of this Court is still pending consideration before the Supreme Court.

4. Heard the counsel for the parties and perused the documents appended thereto.

5. After going through the judgment delivered by the Apex Court in the case of C.P. Mundinamani (supra ), in para 6.3 and 6.7 it appears that the view of M.P. High Court in the case of Yogendra Singh Bhadauria and ors. vs. State of Madhya Pradesh has been considered in favour of employee who is retiring on 30th June of that year. Once the Apex Court as well as Full Bench of this Court in the case of Ratanlal Rathore (supra) has decided the controversy and found the employee entitled for the benefit of approval of entitlement to receive increment while rendering the services over a year with good behaviour and efficiency then it appears that petitioner has made out his case.

6. Resultantly, the respondents are directed to grant the benefit of annual increment which was to be added w.e.f. 01.07.2021 and recalculate the benefit of retiral dues and pension etc. and issue fresh pension payment order in favour of the petitioner, if not already issued, that too within a period of three months from the date of submission of certified copy of this order.

7. Petition stands allowed and disposed of in above terms.

8. Certified copy as per Rules.

(MILIND RAMESH PHADKE) JUDGE pwn*

 
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