Citation : 2024 Latest Caselaw 20804 MP
Judgement Date : 1 August, 2024
1 WP-20306-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE SANJEEV SACHDEVA,
ACTING CHIEF JUSTICE
&
HON'BLE SHRI JUSTICE VINAY SARAF
ON THE 1 st OF AUGUST, 2024
WRIT PETITION No. 20306 of 2024
GANESH PRASAD PANDEY AND ANOTHER
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Sushil Kumar Tiwari - Advocate for petitioners.
Shri B.D. Singh - Deputy Advocate General for respondents-State.
ORDER
Per: Sanjeev Sachdeva, Acting Chief Justice
Petitioners claim that they have stood superannuated from service on 30 th June, 2020 and therefore, they are entitled to the benefit of annual increment
which became due to them on 1st July, 2020. Reference may be had to judgment of the Supreme Court in Director (ADMN) and HR KPTCL v. C.P. Mundinamani, 2023 SCC OnLine SC 401, wherein the Supreme Court has held that the entitlement to receive increment crystallises when the Government servant
completes a requisite length of service with good conduct and becomes payable on the succeeding day. The Supreme Court further held that annual increment earned on the last day of service for rendering good service preceding one year from the date of retirement with good behaviour and efficiency was liable to be paid to the employee.
2. Reference may also be had to circular dated 15.03.2024 issued by the Finance
2 WP-20306-2024 Department of the State of Madhya Pradesh directing all departments to grant
annual increment to all the employees who have retired on 30th June / 31 st
December with regard to annual increment that became payable on 1st July or 1 st January, as the case may be.
3. Learned Deputy Advocate General submits that there are thousands of employees who are covered by the circular and said circular is being implemented and the cases are being scrutinized and processed accordingly.
4. Be that as it may, since petitioners superannuated from service on 30 th June, 2020, they are entitled to get the annual increment on the succeeding day of their
retirement i.e. on 1st of July, 2020. However, in view of the judgment of the Supreme Court in Rushibhai Jagdishchandra Pathak vs. Bhavnagar Municipal Corporation, 2022 SCC OnLine SC 641, since there is delay in approaching the Court, we restrict the benefit of arrears to a period of three years immediately preceding the filing of the petition along with interest @ 7% per annum.
5. Accordingly, the respondents are directed to grant the annual increment to the
petitioners which became due to them on 1st of July, 2020, with all consequential benefits. Further, it is directed that the amount accrued in favour of the petitioners on account of annual increment be paid to them within a period of six weeks.
6. Petition is allowed in the above terms.
(SANJEEV SACHDEVA) (VINAY SARAF)
ACTING CHIEF JUSTICE JUDGE
S/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!