Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dashrath Prasad Shukla vs The State Of Madhya Pradesh
2026 Latest Caselaw 882 MP

Citation : 2026 Latest Caselaw 882 MP
Judgement Date : 29 January, 2026

[Cites 2, Cited by 0]

Madhya Pradesh High Court

Dashrath Prasad Shukla vs The State Of Madhya Pradesh on 29 January, 2026

Author: Maninder S. Bhatti
Bench: Maninder S. Bhatti
          NEUTRAL CITATION NO. 2026:MPHC-JBP:8011




                                                               1                            WP-2412-2026
                             IN     THE       HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                       BEFORE
                                       HON'BLE SHRI JUSTICE MANINDER S. BHATTI
                                                 ON THE 29th OF JANUARY, 2026
                                                 WRIT PETITION No. 2412 of 2026
                                              DASHRATH PRASAD SHUKLA
                                                       Versus
                                      THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                  Shri Madan Lal Soni - Advocate for the petitioner.
                                  Ms. Shikha Sharma - G.A. for the State.

                                                                   ORDER

This petition is filed seeking the following reliefs :-

"i. The Hon'ble Court may kindly be pleased to issue a writ in nature of mandamus to direct the respondents to pay minimum of pay scale Rs. 4440 -- 7440 grade pay Rs.1300/-since the date of his classification i.e. 16.08.2011 and also pay him arrears of salary from the said date till the dt. 07.10.2016 with all consequential benefit in reference of Ram Naresh Rawat Vs. Ashwini Devi and others reported (2017) 3 SCC 436 : 2017 (153) FLR 609 in the interest of justice.

ii. To grant any other relief which

NEUTRAL CITATION NO. 2026:MPHC-JBP:8011

2 WP-2412-2026 may deem fit and proper in the facts and circumstances of the case."

2. The counsel appearing for the State has brought to the notice of this Court an order dated 18.12.2024, passed by the Co-ordinate Bench of this Court in Writ Petition No.39586 of 2024 (Chetan Lal Gupta and others vs. The State of Madhya Pradesh and others) and it is submitted that the relief claimed by the petitioner cannot be extended to them in view of the aforesaid order. The petitioner has already been extended the benefit of the policy dated 07.10.2016 introduced by the State Government wherein three categories have been formulated and respective pay scales have been granted against those categories. The petitioner has chosen to get the benefit of the

policy dated 07.10.2016. Under these circumstances, the pay scale for which they have been extended the benefit of policy dated 07.10.2016 is to be extended to the petitioner. The petitioner cannot claim the benefit of minimum pay scale in view of the law laid down in the case of Ram Naresh Rawat vs. Ashwini Ray and others reported in (2017) 3 SCC 436 after extension of benefits of policy dated 07.10.2016, but so far as claim of the petitioner with respect to grant of arrears from the date of classification till the date when the benefit of policy dated 07.10.2016 was extended to them, is concerned, the petitioner is duly entitled in view of judgment passed in the case of Ram Naresh Rawat (supra) .

3 . The Co-ordinate Bench of this Court in the case of Chetan Lal Gupta (supra) has considered the aforesaid proposition and has held as under:-

NEUTRAL CITATION NO. 2026:MPHC-JBP:8011

3 WP-2412-2026

". . . Although the government has issued a policy dated 07.10.2016 in which those daily wagers have been considered for classification as permanent employees and categorised in different categories as skilled, semi-skilled and unskilled, and different pay-

scales have been provided to them in their respective categories. The scheme was formulated by the government for daily wagers, who for some reason could not be regularised pursuant to the direction issued by the Supreme Court in the case of Secretary, State of Karnataka and others v. Uma Devi and others (2006) 4 SCC 1 and therefore to grant them benefit, the scheme was introduced. Although, it appears that the petitioners from the date of categorisation on their respective categories, considering their nature of work became entitled to get the minimum of the pay-scale of the post on which they were performing the duties alike those classified as permanent employees but this misconception has no standing.

Although, certain orders have been passed by the coordinate bench directing to grant the employees the benefit of minimum of scale relying upon the law laid down by the High Court in the case of Chandra Bhushan Prasad Dwivedi v. The State of Madhya Pradesh passed in W.P.No.12210/2017 on 17.08.2017 and also relying upon the case of Ram Naresh Rawat (supra). Indeed, what were the

NEUTRAL CITATION NO. 2026:MPHC-JBP:8011

4 WP-2412-2026 documents available before the court, are not known to this court but with the available documents, it is clear that the petitioners have been classified as permanent employees under the Scheme dated 07.10.2016 and as such they became entitled to get pay-scale of respective categories under which they have been classified but earlier order dated 20.06.2011 does not provide them any entitlement to claim arrears of minimum of scale. Even in the case of Chandra Bhushan Prasad Dwivedi (supra) and also in the case of Ram Naresh Rawat (supra), it is clear that the employees were classified as permanent employees and therefore the benefit was granted to them to get the minimum of the scale. The categorisation of the employees under the specific category is only for the purpose to claim wages prevailing at the relevant point of time of the said category, but not the scale of the post on which they were working. Ergo, in the considered opinion of this court, this petition is misconceived and the claim raised by the petitioners is not sustainable. Albeit, it is clarified that the petitioners will be entitled to get the benefit of scheme dated 07.10.2016 and the order dated 31.12.2016 (Annexure- P/2) and they can also be granted the benefit of VII Pay Commission, for which, they can raise their claim before the authority and if that is so done, the authority shall consider and pass an order as per their entitlement.

NEUTRAL CITATION NO. 2026:MPHC-JBP:8011

5 WP-2412-2026 Petition stands disposed of."

4. Under these circumstances, the petition is disposed of with a direction to the petitioner to file comprehensive representation to respondent No.2/Engineer-in-Chief, WRD, Bhopal regarding his claims with respect to arrears of classified employee within a period of 10 days from today and in case such representation is filed, respondent No.2 is directed to dwell upon the same and pass a self contained speaking order in accordance with law and communicate the outcome to the petitioner within a period of 90 days from the date of receipt of such representation.

5. The Authority is also at liberty to examine the classification order of the petitioner and also to examine that whether the order of classification is still intact or not. If the petitioner is found entitled for the benefits as claimed by him, the aforesaid benefits be also extended to him within the aforesaid period.

6. No order as to costs.

(MANINDER S. BHATTI) JUDGE

PB

 
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