Citation : 2025 Latest Caselaw 10352 MP
Judgement Date : 17 October, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:26576
1 WP-41181-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT GWALIOR
BEFORE
HON'BLE SHRI JUSTICE ANAND PATHAK
&
HON'BLE SHRI JUSTICE PUSHPENDRA YADAV
ON THE 17th OF OCTOBER, 2025
WRIT PETITION No. 41181 of 2025
LAKHAN LAL SHRIVASTAVA AND OTHERS
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Pramod Kumar Gohadkar - Advocate for petitioner.
Shri Ravindra Dixit - Government Advocate for State.
ORDER
Per: Justice Anand Pathak
1. The instant petition has been preferred by the petitioners, under Article 226 of the Constitution of India, being aggrieved by inaction of the respondents for not extending the benefit of increment. The petitioners, retired on 30/06/2016, 30.06.2020 and 30.06.2022 respectively were denied increment on the pretext that they are not entitled.
2. Learned counsel for the petitioners 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 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
NEUTRAL CITATION NO. 2025:MPHC-GWL:26576
2 WP-41181-2025
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 petitioners retired on 30.06.2016, 30.06.2020 and 30.06.2022 respectively, therefore, they are entitled to avail the benefit of annual increment which was to be added on 01.07.2016, 01.07.2020 and 01.07.2022 respectively. 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 petitioners 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. Learned counsel for the respondents opposed the prayer to the extent of payment of interest and enhanced pension for the period prior to 31/04/2023. He relied upon the order dated 6/9/2024 passed by Hon'ble Apex Court in SLP(C) No.4722/2021 [Union of India & Anr Vs. M. Siddaraj]. He refers the clarification given in the said order.
5 . Heard the counsel for the petitioners 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
NEUTRAL CITATION NO. 2025:MPHC-GWL:26576
3 WP-41181-2025 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 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 petitioners have retired on 30/06/2016, 30.06.2020 and 30.06.2022 respectively and are claiming their outstanding claim, but in the light of the clarification issued by Apex Court vide order dated 6/9/2024 in case of M. Siddaraj (Supra) , it appears that following clarification deserves reiteration :-
(a) The Judgment dated 11/04/2023 will be given effect to in case of third parties from the date of the judgment, that is, the pension by taking into account one increment will be payable on and after 01/05/2023. Enhanced pension for the period prior to 31/04/2023 will not be paid.
(b) For persons who have filed writ petitions and succeeded, the directions given in the said judgment will operate as res judicata, and accordingly, an enhanced pension by taking one increment would have to be paid.
(c) The direction in (b) will not apply, where the judgment has not attained finality, and cases where an appeal has been preferred, or if filed, is entertained by the appellate court.
(d) In case any retired employee has filed any application for intervention/impleadment in Civil Appeal No.3933/2023 or any other writ petition and a beneficial order has been passed, the enhanced pension by including one increment will be payable from the month in which the application for intervention/impleadment was filed.
8. Resultantly, respondents are directed to grant the benefit of annual
increment to the petitioners from the date of filing of the petition and issue fresh pension payment orders in favour of the petitioners, if not already
NEUTRAL CITATION NO. 2025:MPHC-GWL:26576
4 WP-41181-2025
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 petitioners and thereafter, relief shall be granted.
10. It is hereby clarified that this order is applicable only in case where petitioners are retired just one day prior to the date of implementation of increment.
11. Petition stands allowed and disposed of in above terms.
(ANAND PATHAK) (PUSHPENDRA YADAV)
JUDGE JUDGE
Chandni
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!