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

The State Of Madhya Pradesh vs Presiding Officer
2023 Latest Caselaw 5226 MP

Citation : 2023 Latest Caselaw 5226 MP
Judgement Date : 29 March, 2023

Madhya Pradesh High Court
The State Of Madhya Pradesh vs Presiding Officer on 29 March, 2023
Author: Vivek Agarwal
                                                       1
                           IN    THE     HIGH COURT OF MADHYA PRADESH
                                              AT JABALPUR
                                                    BEFORE
                                      HON'BLE SHRI JUSTICE VIVEK AGARWAL
                                            ON THE 29 th OF MARCH, 2023
                                           WRIT PETITION No. 4505 of 2005

                          BETWEEN:-
                          1.    THE STATE OF MADHYA PRADESH THROUGH SUB
                                DIVISIONAL    OFFICER   PUBLIC   WORKS
                                DEPARTMENT SUB DIVISION NO. 2 BHOPAL
                                (MADHYA PRADESH)

                          2.    SUB DIVISIONAL OFFICER       PUBLIC WORKS
                                D E PA R T M E N T CENTRAL   ZONE   BHOPAL
                                (MADHYA PRADESH)

                          3.    EXECUTIVE   ENGINEER    PUBLIC  WORKS
                                DEPARTMENT MAINTAINANCE DIVISION NO. 1
                                BHOPAL (MADHYA PRADESH)

                                                                             .....PETITIONER
                          (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                          AND
                          1.    PRESIDING OFFICER LABOUR COURT NO. 1
                                BHOPAL (MADHYA PRADESH)

                          2.    VISHANATH S/O NARAYAN SINGH OCCUPATION:
                                DAILY WAGER P.W.D. SUB DIVISION NO. 2
                                MAINTAINANCE BHOPAL (MADHYA PRADESH)

                          3.    SMT. GANGOO BAI W/O DHADU OCCUPATION:
                                DAILY WAGER P.W.D. SUB DIVISION NO. 2
                                MAINTAINANCE BHOPAL (MADHYA PRADESH)

                          4.    SMT. SAVITRI BAI W/O MATHURAPRASAD
                                OCCUPATION: DAILY WAGER P.W.D. SUB
                                DIVISION 0.2 SHYMLA HILLS MAINTAINANCE NO.
                                12 BHOPAL (MADHYA PRADESH)

                          5.    HAMID     KADAR    W/O    MAHID     KADAR
                                OCCUPATION: DAILY WAGER SUB DIVISION NO.2
                                P.W.D. MAINTAINANCE DIVISION NO. 1 BHOPAL
                                (MADHYA PRADESH)
Signature Not Verified
Signed by: VAIBHAV
YEOLEKAR
Signing time: 3/31/2023
11:52:40 AM
                                                         2

                          6.    SMT. MAJULA BAI W/O SHIVRAM OCCUPATION:
                                DAILY WAGER P.W.D. SUB DIVISION NO. 2
                                MAINTAINANCE P.W.D. BHOPAL (MADHYA
                                PRADESH)

                          7.    SMT.   SASHIKALA    BAI   W/O    DHAMAJI
                                OCCUPATION: DAILY WAGER SUB DIVISION NO. 2
                                MAINTAINANCE NO. 1 P.W.D BHOPAL (MADHYA
                                PRADESH)

                          8.    SMT. TULSA BAI W/O ASRU OCCUPATION: DAILY
                                WAGER SUB DIVISION NO. 2 MAINTAINANCE NO.
                                1 P.W.D BHOPAL (MADHYA PRADESH)

                          9.    MOHANLAL S/O KAHAIYALAL OCCUPATION:
                                DAILY  WAGER   SUB     DIVISION  NO.  2
                                MAINTAINANCE NO. 1 P.W.D BHOPAL (MADHYA
                                PRADESH)

                          10.   SMT. PARWATI BAI W/O HAKKU OCCUPATION:
                                DAILY   WAGER    SUB   DIVISION  NO.  2
                                MAINTAINANCE NO. 1 P.W.D BHOPAL (MADHYA
                                PRADESH)

                          11.   SMT. SURJABAI W/O BALAJI OCCUPATION: DAILY
                                WAGER P.W.D CITY SUB DIVISION NO. 3
                                MAINTAINANCE NO. 1 BHOPAL (MADHYA
                                PRADESH)

                          12.   SMT. SANGADHA BAI W/O BHIKA OCCUPATION:
                                DAILY WAGER P.W.D. CITY SUB DIVISION NO. 3 K
                                BHOPAL (MADHYA PRADESH)

                          13.   INAYAT KHAN S/O SABIR KHAN OCCUPATION:
                                DAILT WAGER CITY SUB DIVISION, KENDRIYA
                                BHANDAR NO 1, BHOPAL (MADHYA PRADESH)

                          14.   SULTAM   KHAN     S/O   RAHAMAT      KHAN
                                OCCUPATION: DAILT WAGER CITY SUB DIVISION,
                                KENDRIYA BHANDAR , MAINTANANCE NO 1,
                                BHOPAL (MADHYA PRADESH)

                          15.   MOHD. RAFIQ S/O AHMAD OCCUPATION: DAILT
                                WAGER   CITY SUB    DIVISION, KENDRIYA
                                BHANDAR , MAINTANANCE NO 1, BHOPAL
                                (MADHYA PRADESH)

                          16.   NAJIR KHAN S/O CHAND KHAN OCCUPATION:
                                DAILT WAGER CITY SUB DIVISION, KENDRIYA
Signature Not Verified
Signed by: VAIBHAV
YEOLEKAR
Signing time: 3/31/2023
11:52:40 AM
                                                    3
                                BHANDAR , MAINTANANCE NO 1, BHOPAL
                                (MADHYA PRADESH)

                          17.   KAMRUL HAQ S/O ABUDL WAHAD OCCUPATION:
                                DAILT WAGER CITY SUB DIVISION, KENDRIYA
                                BHANDAR , MAINTANANCE NO 1, BHOPAL
                                (MADHYA PRADESH)

                          18.   SMT. TULSA BAI W/O JOGESHWAR OCCUPATION:
                                DAILT WAGER CITY SUB DIVISION, KENDRIYA
                                BHANDAR , MAINTANANCE NO 1, BHOPAL
                                (MADHYA PRADESH)

                                                                                       .....RESPONDENTS
                          (SHRI SANJAY VERMA - ADVOCATE FOR THE CAVEATORS)

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

This petition is filed by the State Government being aggrieved of order dated 29/01/2005 passed by the learned Labour Court No. 1, Bhopal in case no. 7/03/ID reference directing reinstatement of the respondents with back wages.

Shri Manas Mani Verma, learned Government Advocate submits that respondents were working as 'Gangmen'. On completing 30 years of service, they were retired.

This action of the petitioner was challenged by the respondents before the Labour Court. The Labour Court showed undue indulgence whereas there was no need for making compliance of the provisions of Sections 25 f and 25 n

of the Industrial Disputes Act. It is therefore submitted that the impugned order passed by the Labour Court be set aside.

Shri Sanjay Kumar Verma, learned counsel for the caveators in his turn places reliance on a full Bench decision of this High Court in Vishnu and others Vs. State of M.P. and others 2006 (1) MPLJ 23 decided on Signature Not Verified Signed by: VAIBHAV YEOLEKAR Signing time: 3/31/2023 11:52:40 AM

2/12/2005 in W.P. No. 1693/2005 at Gwalior Bench of this High Court wherein the Hon'ble Full Bench has held that Gangmen are covered under the definition of Work Charge Contingency Employee and though, they are not included in the schedule of 1979 Rules, but they are entitled to continue in service upto the prescribed age of superannuation for the Class-IV employees of the State Government i.e. 62 years.

After hearing learned counsel for the parties and going through the judgment of the Full Bench of this High Court in Vishnu (supra), I am of the opinion that this case is squarely covered by the decision of the Full Bench and, therefore, no indulgence is required.

Accordingly, the petition fails and is dismissed.

(VIVEK AGARWAL) JUDGE vy

Signature Not Verified Signed by: VAIBHAV YEOLEKAR Signing time: 3/31/2023 11:52:40 AM

 
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