Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pro Sheel Chandra Kailashi vs The State Of Madhya Pradesh
2024 Latest Caselaw 2983 MP

Citation : 2024 Latest Caselaw 2983 MP
Judgement Date : 1 February, 2024

Madhya Pradesh High Court

Pro Sheel Chandra Kailashi vs The State Of Madhya Pradesh on 1 February, 2024

Author: Vivek Rusia

Bench: Vivek Rusia

                                                                -1-

                                 IN THE HIGH COURT OF MADHYA PRADESH
                                              AT I N D O R E
                                                           BEFORE
                                        HON'BLE SHRI JUSTICE VIVEK RUSIA
                                            ON THE 1st OF FEBRUARY, 2024


                                             WRIT PETITION No. 211 of 2024

                          BETWEEN:-
                          PRO SHEEL CHANDRA KAILASHI S/O LATE BABULAL JAIN, AGED
                          ABOUT 83 YEARS, VISHNUPURA FREEGANJ (MADHYA PRADESH)
                                                                                    .....PETITIONER
                          (BY SHRI MURTUZA BOHRA, ADVOCATE)

                          AND
                             THE STATE OF MADHYA PRADESH PRINCIPAL SECRETARY DEPTT.
                          1. GOVT. OF MADHYA PRADESH VALLABH BHAVAN BHOPAL (MADHYA
                             PRADESH)
                             COMMISSIONER HIGHER EDUCATION DEPARTMENT 5TH FLOOR
                          2. DEPARTMENT OF HIGHER EDUCATION SATPURA BHAWAN BHOPAL
                             (MADHYA PRADESH)
                               VIKRAM UNIVERSITY THROUGH REGISTRAR UNIVERSITY ROAD
                          3.
                               MADHAV BHAWAN UJJAIN (MADHYA PRADESH)
                                                                                  .....RESPONDENTS
                          (STATE BY SHRI SUDHANSHU VYAS, PANEL LAWYER)
                          (RESPONDENT NO.3 BY SHRI NITIN SINGH BHATI, ADVOCATE)
                                  This petition coming on for hearing this day, the court passed the
                          following:
                                                           ORDER

The petitioner has filed the present petition under Article 226 of the Constitution of India seeking following reliefs:-

(a) To allow the present petition with costs.

(b) To issue appropriate writ / order / direction to the respondents to grant revised pension with entire arrears in

accordance of the notification dated 11.06.2018 and to revise the pension of the petitioner from time to time at par with the state government employee in furture also.

(c) To issue appropriate writ / order / direction to the respondent to pay the interest @ 12% on arrears of delayed payment of pension and pensionary benefits as per Finance Department Circular F.B.6/19/83/Rule-2/Four dated 25.04.1984 upheld decision passed by Division Bench in State of M.P. v/s Ramji Das Agrawal reported in 2013 (1) M.P.L.J.

(d) Any other relief that this Hon'ble Court deems fit.

02. The grievance of the petitioner is that he is not being given the revised pension as per the 7th Central Pay Commission Revision and arrears of pension and pensionary benefits including Gratuity and Leave Encashment, as per notification dated 11.06.2018 at par with the State Government employees.

03. Counsel for the petitioner has submitted that the case of the petitioner is squarely covered by the decision dated 03.02.2015 rendered by the Single Bench of this Court in the case of Dr. Surendra Kumar Gupta S/o Late Shri Dhirendra Narayan Gupta v/s The State of Madhya Pradesh and another (Writ Petition No.12169/2013) wherein the Court has allowed the petition, directing the State of Madhya Pradesh to extend all the pensionary benefits to the petitioner in view of notification dated 03.08.2009.

04. Counsel for the respondent / State, on the other hand, has not opposed the prayer. . However, it is not denied that the decision rendered by this Court in Writ Petition No.12169/2013 was challenged by the State before a Division Bench of this Court in Writ Appeal

No.372/2015, which was dismissed on 29.01.2016, affirming the' order passed by the Writ Court; and thereafter, Petition for Special Leave to Appeal (C) No (s).10143/2016 (Arising out of impugned final judgment and order dated 29.01.2016 in WA No.372/2015 passed by the High Court of MP at Indore) preferred by the 'State of Madhya Pradesh was also dismissed on 22.04.2016.

05. In view of the same, considering the relief sought by the petitioner and the order passed by this Court in the case of Dr. Surendra Kumar Gupta S/o Late Shri Dhirendra Narayan Gupta (supra), which reads as under:-

"The petitioner before this court a retired Professor, who has attained the age of superannuation after serving the Vikram University, Ujjain, aged about seventy three years has approached this court on account of non-grant of pensionary benefits, which have been extended to the State Government employees, vide notification dated 03-08-2009.

03. The contention of the learned counsel for the petitioner is that the petitioner has attained the age of superannuation on 31- 07-2002. It has been further stated that earlier the employees of the University were entitled for contributory provident fund. However, as a need wasfelt by the State Government to grant pension to the ~ employees, the Vikram University, Ujjain, in exercise of powers.conferred under the Madhya Pradesh Vishwavidhyalaya Adhiniyam, 1973, enacted statute No.37, for grant of pension and gratuity to the employees. of the Vikram University, Ujjain.

04. Learned counsel for the petitioner has also argued that by virtue of statute No. 37, a consolidated pension fund has been created which is under the control of the State Government and the State Government is regularly paying pension 'to the petitioner and other retiral benefits to other mployees of the Vikram Univeristy, Ujjain. He has further stated that by virtue of Statute No.37, the provisions of the Madhya Pradesh Civil Services (Pension) Rules, 1976 and the Madhya Pradesh Civil Pension (Commutation) Rules, 1976 as amended from time to time as applicable to the State Government employees are applicable to the petitioner, who is a retired employee of the University. He has also drawn the attention of this court towards the judgment delivered by the High Court of Chhattisgarh,

Bilaspur in Writ Petition (s) No. 196/2011 (Santosh Kumar Upadhyay and others Vs. State of Chhattisgarh and others) and his contention is that in similar circumstances the Chhattisgarh High Court has extended the benefit of revised pension on account of 6" Pay Commission to the employees of Ravishankar University. Learned counsel for the petitioner has prayed for issuance of an appropriate writ, order or direction directing the State of Madhya Pradesh to grant pension, arrears of pension and other benefits, in terms of the notification dated 03-08- 2009.

05. On the other hand, learned counscl appearing for the Vikram University has not disputed the StatuteNo.37. However, has argued before this court that so far the payment of pension is concerned, it is the State Government, which is required to pay pension1to the retired employees of the University and it is not the University, which is required to pay pension to the employees, keeping - in view the Statute No. 37, framed under the provisicns of the Madhya Pradesh Vishwavidhyalaya Adhiniyam, 1973.

06. Reply has been filed by the State Government and the stand of the State Government is that pension of the employees of the Vikram University iIs being paid from the self finance fund with the aid of the State Government and in case of Government servants, pension is being paid by the State Government, alone. It has been stated that the petitioner cannot claim parity. with the employees of the State Government. It is also been stated that State Government has taken a decision to grant the benefit of revised pension passed upon the recommendation of the 6 th Pay Commission to the petitioner by the order dated 31-10-2014 and he will be paid revised pension with effect from 01-04-2014 and no arrears will be paid to him, keeping in view the order dated 31-10-2014.

07. Heard learned counsel for the parties and perused the record. The matter is being heard finally, with the consent of all the parties at motion hearing stage itself.

08. In the present case, it is an admitted fact that the petitioner is a retired Professor and has attained the age of superannuation after serving the Vikram University, Ujjain on 31-07-2002. The Statute No.37 has been enacted in exercise of powers conferred under the provisions of the Madhya Pradesh Vishwavidhyalaya Adhiniyam, 1973 and the relevant paragraph of Statute No.37 reads as under:-

"9. Creation and Constitution of University Employees Pension and Gratuity Fund:- In order to meet the expenditure on pension and gratuity disbursement to the employees of the University as prescribed in the MP. Civil Service

(Pension) Rules, 1976 and in order to meet other incidental expenses on the operation of the Scheme, a University..Employees Pension and Gratuity Fund (UNIPENGRAF) shall be created and. it shall be centrally controlled and administered by the Madhya Pradesh Uchcha Shiksha Anudan Ayog, Bhopal. It shall comprise and be constituted out of the following amounts :-

a) Monthly contributory provident fund:subscription made by the University to the account of each employee as University share as per Statute No.26 of the University in respect of persons who elect to join the pension and Gratuity Schemeunderthis Statute. b) The accumulated balance of the subscription to the contributory provident fund of each employee made by the University as University share together with interest thereon (upto the date of transfer of the amount by University) will be credited to the University Employees Pension and Gratuity Fund (UNIPENGRAF) maintained at the level of the MP. Ucchcha Shiksha Anudan Ayog.

The University share of the employee who have opted to retain the Contributory Provident Fund Scheme, will not be transferred tu the University Employees Pension and Gratuity Fund (UNIPENGRAF) but shall be continued to be maintained separately as per provisions of the existing Contributory Provident Fund Scheme under Statute No.26.

In order to implement the pension Scheme, the Registrar of the University will ensure that at least 90% of the accumulated balance of University share is credited to University Employees Pension and Gratuity Fund (UNIPENGRAF) within one month from the date of promulgation of the statute. Only such employees in respect of whom 90% of the University share is credited to the pension fund within prescribed time shall be covered under the scheme. Where a University has granted horse building advance to any employee to the extent of 75% of the total amount of CPF as provided in the relevant Statute, the condition regarding deposit of 90% of University share due.to an employee could be relaxed by the M.P. Uchcha Shiksha Anudan Ayog on merits of each case. Fort his purpose the M.P.U.S.AA. would be competent to issue necessary directions and such directions will be binding on the University, Where M.P.U.S.A.A. has granted relaxation in respect of an employee, such employee would be covered by this scheme. The remaining amount of 10% of the university share with interest shall be deposited by the Registrar in the University Employees pension and gratuity Fund (UNIPENGRAF)within a maximum period of six months from the date of promulgation of the Statute in

respect of the employees who opt to join this scheme.

c) Grant-in-aid sanctioned by the Government from time to time to cover the deficient, of funds. in running the Pension and Gratuity Scheme. Procedure for pension and gratuity payment to the University Employees :-

a) When calculating the pension, family pension, gratuity and " commutation amount payable to the employee on retirement, the procedure, the proformas and the Rules as laid down in the MP. C- vil Service (Pension) Rules, 1976 and the MP. Civil Pension (Commutation) Rules, 1976 as amended from time to time by ~ : the Government shall be applicable muutatis-mutandis."

09. The aforesaid provision of law makes it very clear that while calculating pension, family pension, gratuity and commutation in respect of retired employees of Vikram 'University, Ujjain, the provisions 'of the Madhya Pradesh Civil Services (Pension)Rules, 1976 and the Madhya Pradesh Civil Pension (Commutation) Rules, 1976 as amended from time to time by the Government shall be applicable mutatis mutandis. Not only this, the Chhattisgarh High Court while dealing with the similar controversy in paragraphs 8 to 17 held as under in Writ Petition (s) No. 196/2011 (Santosh Kumar Upadhyay and others v. State of Chhattisgarh and others):-

"8. Clause 9 of Statute No.32 provides for contribution for creation of employees pension and gratuity fund. It is . further provided that each employee will make a contribution to the fund and the University will also contribute the same amount to the said fund: The said fund Shall be centrally controlled and administered by the ' Madhya Pradesh Uchha Shiksha Anudan Ayog / Department of Higher Education. It is further provided that the grant-in- aid sanctioned by the Government from time to time 'will be made to cover the deficiency of funds in running" the Pension and Gratuity Scheme.

9. Clause-13 of Statute No.32 Provides for procedure regulating the Payment of Pension and Gratuity to the Employees and clause 14 provides for procedure for Pension and Gratuity Payment to the University Employees.

10. It is well settled principle of law that pension is not a bounty payable on the sweet will and pleasure of the Government. and that, on the other hand, the right of pension is a valuable right vesting in a Government servant (see Deokinandan v. State and others SCC pg. 344 para-31).

11. The Supreme Court recently in Repsu Transport Corporation Patiala v. Mangilal Singh & Others observed as under:-

"34. Pension is a retirement benefit partaking of the

character of regular payment to a person in consideration of the past Services rendered by him. We hasten to add ~ that although pension is not a bounty but is claimable as a matter of right, yet the fight is not absolute or unconditional. The person' claiming pension must ~ establish his entitlement to such pension in law. The entitlement might be dependent. upen various considerations or conditions. In a given case, the retired employee is entitled to pension or not depend on the provisions and interpretation of Rules and Regulations..."

It is further held that :-

"29. It is well settled law that the Regulations made . "under the statute laying down the terms and conditions of service of employees, including. the grant of retirement - benefits, has the force of law.. The Regulations validly made under statutory powers are binding and effective as - the enactment of the competent legislature. The statutory - bodies as well as general public are bound to comply with the terms and conditions laid down in the Regulations as a legal compulsion. Any action or order in breach of the terms and. Conditions of the Regulations shall amount to violation of Regulations which are in the nature of statutory provisions and shall render such action or order illegal and invalid. "

12. The fund so created will be controlled and administered by the Madhya Pradesh Uccha Shiksha Anudan Ayog/Department of Higher Education. Now,it will be done by the Higher Education Department of the Government, as the Shiksha Anudan Ayog was abolished, . In 1994.

13. Subsequently, under the provisions of the Madhya Pradesh Uchcha Shiksha Anudan Ayog (Nirsan) Adhiniyam, 1994 (for short "the Adhiniyam, 1994"), the - Madhya Pradesh Uchcha Shiksha Anudan Ayog Adhiniyam, 1973 was repealed and as a result, under subsection (1) section 3 of the Adhiniyam, 1994, the Ayog stood dissolved.

14. Sub-section (2) Section 3 provides that all assets and liabilities of the Ayog on the appointed day shall stand vested in the State Government and the State Government shall have all powers necessary to take possession, recover and deal with such assets and to discharge such liabilities.

15. Sub-section (3) Section 3 of the Adhiniyam, 1994 provides that any proceeding pending immediately before the appointed day to which the Ayog was party shall be continued as if the State Government was party thereof in lieu of the Ayog.

16. In view of the above, all the responsibilities and

functions of the Ayog continued to be performed by the State Government. The petitioners being the cmployccs of the University arc entitled to all the benefits, as afore-stated, at par' with the Government employees.: oA Accordingly, the respondents are: directed to grant retiral benefits to the petitioners, as-rcvised from time to time for the State Government employees*in. accordance with the 'provisions of Statue 'No.32 and' as per the Circular dated 6th December, 1989 issued by the then, State of Madhya Pradesh and the memo dated 22 nd March, 2001 of the State of Chhattisgarh.

17. As an upshot, the writ petition is allowed to the extent indicated above, leaving the parties to bear their own costs."

10. This court keeping in view the aforesaid 'statutory provision of law 'and the judgment delivered in an identical case is of the considered Opinion that the petitioner, who is a retired employee of Vikram University cannot be discriminated in the matter of grant of pension as _the provisions of Madhya Pradesh Civil Services (Pension) Rules, 1976 are applicable mutatismutandis in case of the petitioner also, by virtue of Statute No.37.

11. It has also been brought to the notice of this court that the Professors working under the State of Madhya Pradesh and in Vikram University, Ujjain are receiving the same pay scale and, therefore, the action of the respondents is amounting to disparity, within the same rank. In light of the aforesaid, it can be safely gathered that the action of the respondents which brings disparity between the same rank specially when same rules are applicable to all persons in the matter of grant of pension, the petitioner is being discriminated vis-a-vis his counter parts who have attained the age of superannuation from the services of the State of Madhya Pradesh.

12. The apex court while deciding the land mark case in the matter of grant of pension in case of D.S. Nakara and others v. Union of India reported in (1983) 1 SCC 305 in paragraphs 20, 27,29, 31 and 36 held as under:-

"20. The antequated notion of pension being a bounty a gratuitous payment depending upon the sweet will or grace of the employer not claimable as a right and, therefore, no right to pension can be enforced through Court has been swept under the:Carpet by the decision ofthe Constitution Bench in Deoki Nandan Prasad v. State of Bihar & Others (1) wherein this Court authoritatively ruled that pension is a right and the payment of it does not depend upon the discretion of the Government but!is governed by the rules and a Government servant coming within those rules is

entitled to claim pension. It was further held that the grant of pension does not depend upon any one's discretion. It is only for the purpose of 182 quantifying the 'amount having regard to service and other allied matters that it may be necessary for the authority to pass an order to that effect but the right to receive pension flows to the officer not because of any such order but by virtue of the rules. This view was reaffirmed in Punjab another v. Iqbal Singh (1).

27. Viewed in the light of the present day notions pension is a term applied to periodic money payments to a person who retires at a certain age considered age of disability, payments usually continue for the rest of the natural life of the recipient. The reasons underlying the grant of pension vary from country to country and from scheme to scheme. Butbroadly stated they are

(i) as compensation to former members of the armed forces or their dependents for old age, disability, or death (usually from service causes),

(ii) as old age retirement or disability benefits for civilian employees, and

(iii) as social security payments for the aged, disabled, or deceased citizens made in accordance with the mules governing social service programmes of the country. Pensions under the first head are of great antiquity. Under the second head they have been in force in one form or another in- some countries for over a century but those coming under the third head are relatively of recent origin, though they are of the greatest 185 magnitude. There are other views about pensions such as charity, paternalism, deferred pay, rewards for service rendered, or as a means or promoting gencral welfare (see Encyclopaedia Britannica, Vol. 17 p.575.) But these views have become otiose.

29. Summing-up it can be said with confidence that pension is not only compensation for loyal service rendered in the past, but pension also has a broader significance, in that it is a measure of socio-economic justice which inheres economic security in the fall of lite when physical and mental prowess is ebbing corresponding to aging process and therefore, one is required to fall back on savings: One such saving in kind is when you gave your best in the. hey- day oflifeto your: employer, in days of invalidity, economic Security by way: of periodical payment is assured. The term has been judicially defined as a stated allowance or stipend made in consideration of past service or a surrender of rights or emoluments to one retired from service. Thus ihe pension payable: to a Government employee is earned by rendering

long and efficient service and therefore can be said to be a deferred portion of the compensation nor for service rendered.: In one sentence one can say that the most practical reason d'etre for pension is the inability to provide for oneself due to old age. One may live and avoid unemployment but not senility and penury if there is nothing to fall back upon.

31. From the discussion three things emerge:

(i) that pension is neither a bounty nor a matter of grace depending upon the sweet will of the employer and that it creates a vested right subject to 1972 mules which are statutory in character because they are enacted in exercise of-powers conferred by the proviso to Art. 309 and clause (5) of Art. 148 of the Constitution;

(ii) that the pension is not an ex-gratia payment but it is a payment for the past service rendered; and :

(iii) it is a social welfare measure rendering socio-

economic justice to those who in the heyday of their lite ceaselessly toiled for the employer on an assurance that in their old age they would not be left in lurch. It must also be noticed that the quantum of pension is a certain percentage correlated to the average emoluments drawn during last three years of service reduced to ten months under liberalised pension scheme. Its payment is dependent upon an additional . condition of impeccable behaviour even subsequent to requirement, that is, since the cessation of the contract of service and that it can be reduced or withdrawn as a disciplinary measure.

36. Having set out clearly the society which we propose to set up, the direction in which the State action must move, the welfare State which we propose to build up, the constitutional goal of setting up a socialist State and the. assurance in the Directive Principles of State Policy especially of security in old age at least to those who have rendered useful service during their active years, it is indisputable, nor was it questioned, that pension as a retirement benefit is in consonance with and furtherance of the goals of the Constitution. The goals for which pension is paid themselves give fillip and push to the policy of setting up a welfare State because by pension the socialist goal of security of cradle to grave is assured at least when it is mostly needed and least available, namely, in the fall of life." In light of the aforesaid, it is evident that the payment of pension. is payment for the past services rendered. "Its'a social welfare measure 'rendering socio-economic justice to those who in 'the hey-day of their life ceaselessly toiled for the 'employer

on an assurance that in their old age they would not be left in lurch and, therefore, in the opinion of this court the petitioner is certainly 'entitled for the. Same benefit which has been

-extended to the retired persons of the State of Madhya Pradesh, specially when the Madhya Pradesh Civil Services (Pension) Rules, 1976 are applicable mutatis-mutandis in case of the petitioner also.

11. Resultantly, the writ petition is allowed. - The State of Madhya Pradesh is directed to extend all pensionary benefits to the petitioner, in view of the notification dated 03-08-2009. The exercise of granting pension, arrears of pension and other benefits by issuing a revised pension payment order be completed, within a period of ninety days, from the date of receipt of certified copy of this order.

No order as to costs."

06. In view of the above, the respondents are directed to act, in accordance with the direction contained in Dr. Surendra Kumar Gupta (supra). The State of Madhya Pradesh is directed to extend all pensionary benefits to the petitioner in view of the notification dated 11.06.2018. The exercise of grant of pension, arrears of pension and other benefits by issuing a revised Pension Payment Order (PPO) be completed within a period of ninety days from the date of receipt of certified copy of this order.

07. With the aforesaid, Writ Petition stands allowed.

(VIVEK RUSIA) JUDGE Ravi

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter