Citation : 2024 Latest Caselaw 20810 MP
Judgement Date : 1 August, 2024
1 WP-20235-2024
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. 20235 of 2024
SHIVNARAYAN SOLANKI
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Sampat Kumar Kushwaha - Advocate for petitioner.
Shri S.S. Chouhan - Government Advocate for respondents/State.
ORDER
Per: Sanjeev Sachdeva, Acting Chief Justice
1. Petitioner claims annual increment which became payable on 01.07.2015 as petitioner was superannuated from service on 30.06.2015. 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 of India 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 and 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 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
2 WP-20235-2024
December with regard to annual increment that became payable on 1st July and 1 st January as the case may be.
3. Learned Government Advocate 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 petitioner superannuated on 30.06.2015, petitioner
became entitled to get the increment which became payable on 1st July, 2015. 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, respondents are directed to grant the annual increment to the petitioner which became due on 01.07.2015 with all consequential benefits. Further, it is directed that the amount accrued in favour of the petitioner on account of annual increment be paid to the petitioner within a period of six weeks.
6. Petition is allowed in the above terms.
(SANJEEV SACHDEVA) (VINAY SARAF)
ACTING CHIEF JUSTICE JUDGE
psm
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!