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

Jujhar vs The State Of Madhya Pradesh
2025 Latest Caselaw 10109 MP

Citation : 2025 Latest Caselaw 10109 MP
Judgement Date : 10 October, 2025

Madhya Pradesh High Court

Jujhar vs The State Of Madhya Pradesh on 10 October, 2025

Author: Vijay Kumar Shukla
Bench: Vijay Kumar Shukla
          NEUTRAL CITATION NO. 2025:MPHC-IND:29809




                                                                  1                                WP-5398-2024
                                IN       THE      HIGH COURT OF MADHYA PRADESH
                                                         AT INDORE
                                                            BEFORE
                                           HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
                                                     ON THE 10 th OF OCTOBER, 2025
                                                     WRIT PETITION No. 5398 of 2024
                                                          JUJHAR
                                                           Versus
                                          THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                 Shri Harish Joshi learned counsel for the petitioner.
                                 Shri Romil Verma learned counsel for the respondent/state.

                                                                   ORDER

1] The petitioner is aggrieved by non-payment of pension to the petitioner 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. 01.04.1982 and in view of the order dated 05.08.2013 passed in Writ Appeal No. 179/2010.

2] The respondent in the reply 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 06.08.2018.

3] Counsel for the petitioner submits that said judgment on which the respondents have relied on vide Annexure R/1 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 :-

NEUTRAL CITATION NO. 2025:MPHC-IND:29809

2 WP-5398-2024 "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."

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 the him from the date of retirement within 3 months from today.

6] If the claim of the petitioner is not decided within three months, the amount shall carry interest @ 6% per annum.

7] With the aforesaid, the petition is allowed and disposed of .

(VIJAY KUMAR SHUKLA) JUDGE

Sourabh

NEUTRAL CITATION NO. 2025:MPHC-IND:29809

3 WP-5398-2024

 
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