Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govind Singh Thakur vs The State Of Madhya Pradesh
2024 Latest Caselaw 12339 MP

Citation : 2024 Latest Caselaw 12339 MP
Judgement Date : 2 May, 2024

Madhya Pradesh High Court

Govind Singh Thakur vs The State Of Madhya Pradesh on 2 May, 2024

Author: Anand Pathak

Bench: Anand Pathak

                                  1
 IN    THE       HIGH COURT OF MADHYA PRADESH
                       AT GWALIOR
                            BEFORE
              HON'BLE SHRI JUSTICE ANAND PATHAK
                        ON THE 2 nd OF MAY, 2024
                   WRIT PETITION No. 11728 of 2024

BETWEEN:-
GOVIND SINGH THAKUR S/O LATE SHRI MAJBUT
SINGH THAKUR, AGED ABOUT 74 YEARS, OCCUPATION:
RETIRED GOVT. SERVANT R/O NEAR GANJI HANUMAN
TEMPLE UNAO ROAD DATIA M.P. (MADHYA PRADESH)

                                                               .....PETITIONER
(BY SHRI NAVAL KISHORE GUPTA - ADVOCATE)

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

2.    DIRECTOR    FARMER   WELFARE   AND
      AGRICULTURE DEVELOPMENT DEPARTMENT
      R/O VIDYANCHAL BHAWAN, BHOPAL MP
      (MADHYA PRADESH)

3.    DEPUTY DIRECTOR FARMERS WELFARE AND
      AGRICULTURE DEVELOPMENT R/O BHIND MP
      (MADHYA PRADESH)

4.    SUB  DIVISIONAL AGRICULTURE     OFFICER
      FARMER    WELFARE     AND  AGRICULTURE
      DEVELOPMENT DEPARTMENT R/O SUB DIVISION
      LAHAR DISTRICT BHIND (MADHYA PRADESH)

                                                             .....RESPONDENTS
(BY SHRI RAVINDRA DIXIT - GOVT. ADVOCATE)

      This petition coming on for admission this day, th e court passed the
following:
                                   ORDER

1. 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 retired on 30.06.2010 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 & Ors., Civil Appeal No.2471/2023 dated 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 retired on 30.06.2010, therefore, he is entitled to avail the benefit of annual increment which was to be added on 01.07.2010. 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 Advocate for respondent/State could not dispute the passing o f 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. Since, petitioner retired in the year 2010 and is claiming long standing claim, therefore, as per the judgement of Apex Court in the case of Rushibhai Jagdishbhai Pathak Vs. Bhavnagar Municipal Corporation, AIR Online 2022 SC 735, it is clarified that petitioner shall be entitled to arrears with interest only for three years prior to the date of filing of the Writ Petition.

7. Resultantly, respondents are directed to grant the benefit of annual increment, recalculate the benefit of retiral dues, pension and arrears etc. as per the judgement of Apex Court in the case of Rushibhai (supra) and issue fresh pension payment orders 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.

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

(ANAND PATHAK) JUDGE Van

VANDANA VERMA 2024.05.02 16:25:46 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter