Citation : 2025 Latest Caselaw 3794 MP
Judgement Date : 12 August, 2025
NEUTRAL CITATION NO. 2025:MPHC-IND:21772
1 WP-17999-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
ON THE 12th OF AUGUST, 2025
WRIT PETITION No. 17999 of 2025
BADRILAL
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Ms. Ranjana Gawade - Advocate for the petitioner.
Shri Kushal Goyal Dy.AG for State.
ORDER
Counsel for the petitioner submits that present petition is covered by the order passed by the Division Bench in Writ Appeal No. 827/2019 (Pannalal Vs. PWD and others) and on the basis of same, similar order has been passed in Writ Petition No. 29596/2025 (Ramprasad Vs. State of M.P. and others).
The petitioner is aggrieved by non-payment of pension to him as per entitlement under the M.P. Work Charged and Contingency Paid Employees
Pension Rules, 1979 as amended by notification of the Finance Department dated 13.09.1982 w.e.f. 1.4.1982 and in view of the order dated 05.08.2013 passed in Writ Appeal No. 179/2010.
2. The respondent has relied on the order passed by the Single Bench in the case of Heeralal Vs. State (W.P. No. 1160/2015) and other connected writ petitions decided on 6.08.2018.
NEUTRAL CITATION NO. 2025:MPHC-IND:21772
2 WP-17999-2025
3. Counsel for the petitioner submits that said judgment on which the respondents have relied on has been set aside by the Division Bench in Writ Appeal No. 827/2019 (Pannalal Vs. PWD and others) and other connected appeals. He prays for disposal of this petition in view of the aforesaid order passed by the Division Bench. The operative part of the aforesaid order reads as under :-
"12. Definitions 2(a) & (b) defines the 'contingency paid employee and work-charged employee' and as per Definition 2(c), permanent employee means a contingency paid employee or a work-charged employee who has completed 15 years of service or more is entitled for pension under the Pension Rules, 1979. Now the period of said 10 years is reduced to 06 years by way of state amendment in the said Rules. Rule 6 defines commencement of qualifying service, according to which for calculating qualifying service of a permanent employee who retires, the service rendered w.e.f. 01.01.1959 onwards shall be counted. As per sub- rule (2) of Rule 6, on absorption of a permanent employee without interruption against any regular pensionable post, the service rendered w.e.f. 01.01.1959 onwards shall be counted for pension as if such service was render in a regular post. Therefore, these writ petitioners having rendered more than 30 years of service in Work Charges & Contingency Paid Establishment are entitled for the pensionary benefits. In these Bunch of writ appeals, one of the appellants / writ petitioners in W.A. No.1591 of 2018 had been declared as permanent employee by the Labour Court.
13. In view of the foregoing discussion, the common order dated 06.08.2018 passed by the Writ Court is hereby set aside. The appellants / writ petitioners are entitled for the benefit of pension and same be extended to them from the date of retirement within three months from today with all consequential benefits.
NEUTRAL CITATION NO. 2025:MPHC-IND:21772
3 WP-17999-2025
4. Counsel for the State could not point out that present matter is distinguishable by the order passed by the Division Bench in Writ Appeal.
5. Considering the same, the petition is allowed. The petitioner shall be given the benefit of pension and same shall be extended to him from the date of retirement within 3 months from today.
6. If the claims of the petitioner are not decided within 3 months, the amount shall carry interest @ 6% per annum.
7. With the aforesaid, the petition is allowed and disposed off.
(VIJAY KUMAR SHUKLA) JUDGE
MK
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!