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

Smt Neelam Mishra vs The State Of Madhya Pradesh
2024 Latest Caselaw 13658 MP

Citation : 2024 Latest Caselaw 13658 MP
Judgement Date : 10 May, 2024

Madhya Pradesh High Court

Smt Neelam Mishra vs The State Of Madhya Pradesh on 10 May, 2024

Author: Vivek Rusia

Bench: Vivek Rusia

                           1
 IN    THE    HIGH COURT OF MADHYA PRADESH
                    AT GWALIOR
                         BEFORE
             HON'BLE SHRI JUSTICE VIVEK RUSIA
                   ON THE 10 th OF MAY, 2024
                WRIT PETITION No. 12509 of 2024

BETWEEN:-
SMT. NEELAM MISHRA W/O LATE SHRI VINAY KUMAR
MISHRA, AGED ABOUT 65 YEARS, OCCUPATION:
PENSIONAR (SEWANIVRAT TEACHER GOVT GIRLS
HIGHER SECONDARY SCHOOL FORT ROAD GWALIOR
SANKUL KENDRA SHASKIY C.M. RISE KANYA
UCHCHTAR MADHYAMIK VIDHYALAY GWALIOR D.D.O
B.E.O MURAR DISTT GWALIOR C-39 KRASHNA
ENCLAVE D-BLOCK SAMADHIYA COLONY LASHKAR
GWALIOR MP (MADHYA PRADESH)

                                                   .....PETITIONER
(BY SHRI NEERAJ SHRIVASTAVA - ADVOCATE)

AND
1.    STATE OF MADHYA PRADESH THROUGH
      PRAMUKH SACHIV R/O VALLABH BHAVAN
      BHOPAL (M.P.) (MADHYA PRADESH)

2.    ZILA SHIKSHA ADHIKARI GWALIOR FOOTI
      COLONY, SIROL ROAD, GWALIOR (MADHYA
      PRADESH)

3.    AHARAN SANVITARAN ADHIKARI, D.D.O. B.E.O
      M O R A R DISTRICT GWALIOR    (MADHYA
      PRADESH)

4.    ZILA  PENSION    ADHIKARI,    GWALIOR
      MOTIMAHAL, GWALIOR (MADHYA PRADESH)

5.    ZILA KOSHALAY ADHIKARI, GWALIOR NEW
      COLLECTOR PAISAR , SIROL ROAD, GWALIOR
      (MADHYA PRADESH)

                                                 .....RESPONDENTS
( BY SHRI RAJEEV UPADHYAY - GOVERNMENT ADVOCATE)
                                                   2
                   This petition coming on for admission this day, th e court passed the
 following:
                                                  ORDER

1. By the instant petition, the petitioner is claiming that although he stood

retired on 30.06.2021 and the annual increment was to be added on 1st of July of that year, but he was not granted the said benefit.

2. Learned counsel for the petitioner submits that the issue involved in the present case has already been settled by the Supreme Court recently in Civil Appeal No.2471/2023 (The Director {Admn. and HR KPTCL and Ors Vs. C.P. Mundinamani & Ors) wherein it has been held that benefit of annual

increment which was to be added on 1st of July every year shall be paid to the

employee who got retired on 30th of June of the said year, therefore the present petitioner is also entitled to get the said benefit.

3. Considering the aforesaid and taking note of the judgment passed by the Supreme Court in case of C.P. Mundinamani (supra), this petition is allowed, directing the respondents to grant the benefit of annual increment which was to be added with effect from 01.07.2021 and recalculate the benefit of retiral dues and pension and issue fresh PPO in favour of the petitioner within a period of three months from the date of submitting copy of this order.

4. With the aforesaid, the petition stands allowed. Certified copy as per rules.

(VIVEK RUSIA) JUDGE vc VARSHA CHATURVEDI 2024.05.10 18:17:57 +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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter