Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gaya Prasad Bajhaiya vs The State Of Madhya Pradesh
2024 Latest Caselaw 15225 MP

Citation : 2024 Latest Caselaw 15225 MP
Judgement Date : 21 May, 2024

Madhya Pradesh High Court

Gaya Prasad Bajhaiya vs The State Of Madhya Pradesh on 21 May, 2024

Author: Milind Ramesh Phadke

Bench: Milind Ramesh Phadke

                                                             1
                           IN     THE       HIGH COURT OF MADHYA PRADESH
                                                  AT GWALIOR
                                                    BEFORE
                                  HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
                                                  ON THE 21 st OF MAY, 2024
                                             WRIT PETITION No. 13741 of 2024

                          BETWEEN:-
                          GAYA PRASAD BAJHAIYA S/O LATE SHRI RAJARAM,
                          AGED-66    YEARS, OCCUPATION:  RETIRED   R/O
                          YADUNATH NAGAR BHIND (MADHYA PRADESH)

                                                                                          .....PETITIONER
                          (BY SHRI MAROOF ULLAH SIDDIQUI - ADVOCATE)

                          AND
                          1.    THE STATE OF MADHYA PRADESH PRINCIPAL
                                SECRETARY MANTRALAYA, VALLABH BHAWAN,
                                BHOPAL (MADHYA PRADESH)

                          2.    DIST. ORGANIZER TRIBAL            WELFARE BHIND
                                (MADHYA PRADESH)

                          3.    DIST. TREASURY         OFFICER BHIND       (MADHYA
                                PRADESH)

                          4.    DIST. PENSION         OFFICER BHIND        (MADHYA
                                PRADESH)

                                                                                        .....RESPONDENTS
                          (BY SHRI DEEPAK KHOT - GOVERNMENT ADVOCATE)

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

1. The instant petition under Article 226 of the Constitution of India has been preferred by petitioner being aggrieved by the inaction of the respondents for not extending the benefit of increment. The petitioner, who retired on 30.06.2019, 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 stood

retired on 30.06.2019, therefore, he is entitled to avail the benefit of annual increment which was to be added on 01.07.2019.

3. Learned counsel for respondent/State could not dispute the passing of said order. However, he fairly submits that SLP arising out of judgment of Division Bench of this Court is still pending consideration before the Supreme Court.

4. Heard learned 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 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 . Resultantly, respondents are directed to grant the benefit of annual increment which was to be added w.e.f. 01.07.2019 and recalculate the benefit of retiral dues and pension etc. and issue fresh pension payment order 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.

7 . Accordingly, petition stands allowed and disposed of in above terms.

(MILIND RAMESH PHADKE) JUDGE Chandni

 
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