Citation : 2024 Latest Caselaw 16203 MP
Judgement Date : 30 May, 2024
1 WP-14301-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE PRAMOD KUMAR AGRAWAL
ON THE 30 th OF MAY, 2024
WRIT PETITION No. 14301 of 2024
BETWEEN:-
PRADEEP KUMAR YADAV S/O SHRI BADRI PRASAD
YADAV, AGED ABOUT 63 YEARS, OCCUPATION:
RETIRED (SCHOOL EDUCATION) R/O WARD NO 13
CAREER SCHOOL KE PASS ADARSH NAGAR DISTRICT
HOSHANGABAD (MADHYA PRADESH)
.....PETITIONER
(BY SHRI PUSHPENDRA DUBEY - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH
PRINCIPAL SECRETARY DEPARTMENT OF
SCHOOL EDUCATION VALLABH BHAWAN
BHOPAL DISTRICT BHOPAL (MADHYA PRADESH)
2. THE STATE OF MADHYA PRADESH THROUGH
SECRETARY FINANCE DEPARTMENT VALLABH
BHAWAN, BHOPAL DISTRICT BHOPAL (MADHYA
PRADESH)
3. JOINT DIRECTOR TREASURY AND ACCOUNT
DIVISION BHOPAL DISTRICT BHOPAL (MADHYA
PRADESH)
4. DISTRICT EDUCATION OFFICER, BHOPAL
DISTRICT BHOPAL (MADHYA PRADESH)
5. DISTRICT PENSION OFFICER NARMADAPURAM
DISTRICT NARMADAPURAM (MADHYA
PRADESH)
6. BLOCK EDUCATION OFFICER NARMADAPURAM
DISTRICT NARMADAPURAM (MADHYA
PRADESH)
.....RESPONDENTS
Signature Not Verified
Signed by: SHAHINA KHAN
Signing time: 6/4/2024
2:57:14 PM
2 WP-14301-2024
(BY SHRI C.M. TIWARI - GOVERNMENT ADVOCATE)
T h is petition coming on for orders this day, t h e cou rt passed the
following:
ORDER
The issue in the present petition is with regard to entitlement of annual increment to the employee on the event of retirement.
This issue has been earlier considered in the case of T h e Director (Admn. and HR) KPTCL and others Vs. C.P. Mundinamani and others (Civil Appeal No.4349/2023), reported in 2023 SCC Online SC 401 wherein the Supreme Court has held thus :-
"21. In view of the above and for the reasons stated above, the
Division Bench of the High Court has rightly directed the appellants to grant one annual increment which the original writ petitioners earned on the last day of their service for rendering their services preceding one year from the date of retirement with good behaviour and efficiently. We are in complete agreement with the view taken by the Division Bench of the High Court. Under the circumstances, the present appeal deserves to be dismissed and is accordingly dismissed. However, in the facts and circumstances of the case, there shall be no order as to costs."
The same has been relied upon in the case of Madhya Pradesh Power Transmission Com. Ltd. and another vs. S.R. Ramchandran and others (SLP (C) No.8219/2020) and the Supreme Court has held thus :-
"Mr. Nataraj, learned Additional Solicitor General appearing on behalf o f the appellant's seeks to distinguish this authority by pointing out that Regulation 40(1) of the Karnataka Electricity Board Employees Service Regulations, 1997 is different from Rule 10 of CCS (Revised Pay) Rules,2008 as also Rule 9 of the Madhya Pradesh (Pay Revision) Rules, 2009 and Rule 10 of
3 WP-14301-2024 Railway Services (Revised Pay) Rules,2008.
We have gone through these rules and in our opinion, though these Rules are differently phrased, they have the same import, on the strength of which the Co-ordinate Bench had dismissed the petition of the employer. In these circumstances, we are not inclined to interfere with the orders assailed in this set of petitions and these petitions shall stand dismissed."
Considering the aforesaid and taking note of the judgments passed by the Supreme Court in case of C.P. Mundinamani (supra) and S.R. Ramchandran (supra), this petition is allowed, directing the respondents to grant the benefit of annual increment which was to be added with effect from 01.07.2023 and recalculate the benefit of retiral dues and pension and issue fresh PPO in favour of the petitioner who was retired on 30.06.2023 within a period of three months from the date of submitting copy of this order.
With the aforesaid, the petition stands allowed.
(PRAMOD KUMAR AGRAWAL) JUDGE shahina
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!