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

Ghanshyam Tyagi vs The State Of Madhya Pradesh
2025 Latest Caselaw 3953 MP

Citation : 2025 Latest Caselaw 3953 MP
Judgement Date : 4 February, 2025

Madhya Pradesh High Court

Ghanshyam Tyagi vs The State Of Madhya Pradesh on 4 February, 2025

Author: Milind Ramesh Phadke
Bench: Milind Ramesh Phadke
          NEUTRAL CITATION NO. 2025:MPHC-GWL:2246




                                                              1                         WP-27500-2022
                             IN        THE   HIGH COURT OF MADHYA PRADESH
                                                   AT GWALIOR
                                                         BEFORE
                                        HON'BLE SHRI JUSTICE SURESH KUMAR KAIT,
                                                      CHIEF JUSTICE
                                                            &
                                       HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE
                                                ON THE 4 th OF FEBRUARY, 2025
                                                WRIT PETITION No. 27500 of 2022
                                                   GHANSHYAM TYAGI
                                                        Versus
                                       THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                                  Pratip Visoriya - advocate for the petitioner.
                                  Shri Ankur Mody Aag appearing on behalf of Advocate General.

                                                                  ORDER

Per: Hon'ble Shri Justice Suresh Kumar Kait, Chief Justice

1. The instant petition has been preferred by the petitioner, under Article 226 of the Constitution of India, being aggrieved by the inaction of the respondents for not extending the benefit of increment. The petitioner retired on 30.06.2017, was denied increment on the pretext that he is not

entitled.

2. Learned counsel for the 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 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

NEUTRAL CITATION NO. 2025:MPHC-GWL:2246

2 WP-27500-2022 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 petitioner retired on 30.06.2017, therefore, he is entitled to avail the benefit of annual increment which was to be added on 01.07.2017. The said aspect has also been dealt with by the Full Bench of this Court also in the case of Ratanlal Rathore Vs. The State of Madhya Pradesh and others (Writ Petition No.4118 of 2020) decided on 28.07.2023.

3. Learned counsel for the petitioner further submits that earlier an SLP (Civil) No.8119/2020 was preferred by the State challenging the orders

passed in W.P.No.298/2020 and W.A.No.319/2020 but the same has been dismissed on 11-07-2023.

4. An SLP arising out of judgment of Division Bench of this Court is still pending consideration before the Supreme Court.

5 . Heard the counsel for the petitioner and perused the documents appended thereto.

6. 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 as well as Full Bench of this Court in the case of Ratanlal Rathore (supra) has decided

NEUTRAL CITATION NO. 2025:MPHC-GWL:2246

3 WP-27500-2022 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 behavior and efficiency then it appears that petitioner has made out his case.

7. Since, the petitioner retired on 30.06.2017 and is claiming his outstanding claim, therefore, as per the judgment of Apex Court in the case of Rushibhai Jagdishbhai Pathak Vs. Bhavnagar Municipal Corporation, AIR Online 2022 SC 735, it is clarified that petitioner shall be entitled to arrears with interest only for three years prior to the date of filing of the Writ Petition (if in the present case, it applies).

8. Resultantly, respondents are directed to grant the benefit of annual increment, recalculate the benefit of retiral dues, pension and arrears etc. as per the judgment of Apex Court in the case of Rushibhai (supra) and issue fresh pension payment orders 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.

9. Respondents are at liberty to consider the suitability/ eligibility of the petitioner and thereafter, relief shall be granted.

10. Petition stands allowed and disposed of in above terms.

                              (SURESH KUMAR KAIT)                            (MILIND RAMESH PHADKE)
                                  CHIEF JUSTICE                                       JUDGE
                          SKM

 
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