Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Annapurna Sharma vs The State Of Madhya Pradesh
2024 Latest Caselaw 16394 MP

Citation : 2024 Latest Caselaw 16394 MP
Judgement Date : 31 May, 2024

Madhya Pradesh High Court

Annapurna Sharma vs The State Of Madhya Pradesh on 31 May, 2024

                                                         1                             WP-15467-2024
                          IN    THE      HIGH COURT OF MADHYA PRADESH
                                              AT JABALPUR
                                                  BEFORE
                               HON'BLE SHRI JUSTICE PRAMOD KUMAR AGRAWAL
                                               ON THE 31 st OF MAY, 2024
                                           WRIT PETITION No. 15467 of 2024

                         BETWEEN:-
                         ANNAPURNA SHARMA W/O ATUL KUMAR SHARMA,
                         AGED ABOUT 66 YEARS, OCCUPATION: RETIRED
                         ASSISTANT TEACHER (LTD) HOUSE NO. 1762/15A VFJ
                         ROAD JABALPUR NEW SHOBHAPUR COLONY MADAI
                         JABALPUR DISTRICT JABALPUR (MADHYA PRADESH)

                                                                                    .....PETITIONER
                         (BY SHRI JITENDRA KUMAR DIXIT - ADVOCATE )

                         AND
                         1.    THE STATE OF MADHYA PRADESH THROUGH ITS
                               PRINCIPAL SECRETARY DEPARTMENT OF
                               SCHOOL EDUCATION      VALLABH BHAWAN,
                               BHOPAL (MADHYA PRADESH)

                         2.    DISTRICT   PENSION   OFFICER,  JABALPUR
                               DISTRICT JABALPUR (MADHYA PRADESH)

                         3.    DISTRICT EDUCATION OFFICER, JABALPUR
                               DISTRICT JABALPUR (MADHYA PRADESH)

                         4.    THE    DISTRICT    TREASURY    OFFICER
                               DIRECTORATE OF TREASURY AND ACCOUNT
                               JABALPUR    JABALPUR DISTRICT JABALPUR
                               (MADHYA PRADESH)

                         5.    THE JOINT DIRECTOR TREASURY ACCOUNT AND
                               PENSION    JABALPUR   JABALPUR JABALPUR
                               (MADHYA PRADESH)

                                                                                  .....RESPONDENTS
                         (BY SHRI ABHAY SHANKAR PATHAK - GOVERNMENT ADVOCATE)

                               T h is petition coming on for orders this day, t h e cou rt passed the
                         following:
Signature Not Verified
Signed by: SATEESH
KUMAR SEN
Signing time: 6/4/2024
3:02:12 PM
                                                                 2                                   WP-15467-2024
                                                                 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 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

3 WP-15467-2024 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 01.07.2021 and recalculate the benefit of retiral dues and pension and issue fresh PPO in favour of the petitioner who was retired on 30/06/2021 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 Sateesh

 
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