Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandhyarani Mohanty vs Union Of India And Others .... Opp. ...
2026 Latest Caselaw 2153 Ori

Citation : 2026 Latest Caselaw 2153 Ori
Judgement Date : 10 March, 2026

[Cites 6, Cited by 0]

Orissa High Court

Sandhyarani Mohanty vs Union Of India And Others .... Opp. ... on 10 March, 2026

Author: Chittaranjan Dash
Bench: Chittaranjan Dash
     IN THE HIGH COURT OF ORISSA AT CUTTACK

                    W.P.(C). No.28979 of 2025

Sandhyarani Mohanty              ....                   Petitioner
                                  Ms. M. Mohapatra, Advocate

                            -versus-

Union of India and Others        ....                 Opp. Parties
                                 Mr. G. Sethi, Sr. Panel Counsel
                                    (For Opp. Party Nos.1 & 2)

                                       Mr. H. Tripathy, Advocate
                                           (For Opp. Party No.5)

                 W.P.(C). No.28901 of 2025

Ramesh Chandra Samal             ....                   Petitioner
                                  Ms. M. Mohapatra, Advocate

                            -versus-

The Commissioner,                ....                Opp. Parties
Kendriya Vidyalaya
Sangathan, New Delhi &
Another
                                       Mr. H. Tripathy, Advocate
                                           (For Opp. Party No.2)

                 W.P.(C). No.28995 of 2025

Lakshmi Kanta Rana               ....                   Petitioner
                                  Ms. M. Mohapatra, Advocate

                            -versus-

The Commissioner,                ....                Opp. Parties

                                 Page 1 of 19
   Kendriya Vidyalaya
  Sangathan, New Delhi &
  Another
                                             Mr. H. Tripathy, Advocate
                                                 (For Opp. Party No.2)

                       W.P.(C). No.29484 of 2025

  Sandhya Rani Patel                    ....                  Petitioner
                                        Ms. M. Mohapatra, Advocate

                                -versus-

  The Commissioner,                     ....               Opp. Parties
  Kendriya Vidyalaya
  Sangathan, New Delhi &
  Another
                                             Mr. H. Tripathy, Advocate

                       W.P.(C). No.29564 of 2025

  Chaitanya Pradhan                     ....                  Petitioner
                                        Ms. M. Mohapatra, Advocate

                                -versus-

  The Commissioner,                     ....               Opp. Parties
  Kendriya Vidyalaya
  Sangathan, New Delhi &
  Another
                                             Mr. H. Tripathy, Advocate
                                                 (For Opp. Party No.2)

                                  ---




W.P.(C) Nos. 28979, 28901,
28995, 29484 & 29564 of 2025                                Page 2 of 19
      CORAM :
     MR. JUSTICE KRISHNA SHRIPAD DIXIT
     MR. JUSTICE CHITTARANJAN DASH
 ---------------------------------------------------------------------------------------
                          Date of Hearing: 09.02.2026
                         Date of Judgment: 10.03.2026
 ---------------------------------------------------------------------------------------
Chittaranjan Dash, J.

1. By means of the present writ petitions, the Petitioners call in

question the legality and propriety of the orders passed by the

Central Administrative Tribunal, Cuttack Bench in the respective

Original Applications filed by them, whereby their claims seeking

conversion from the CPF Scheme to the GPF-cum-Pension Scheme

have been declined. Since the questions of fact and law arising in all

the writ petitions are substantially similar and the impugned orders

proceed on identical reasoning, the matters were heard together

and are being disposed of by this common judgment.

2. The Petitioners in the present batch of writ petitions were

employees under the Kendriya Vidyalaya Sangathan and had been

governed by the CPF Scheme during the course of their service.

After their retirement, or at a belated stage during service, the

Petitioners sought conversion from the CPF Scheme to the GPF-

cum-Pension Scheme, claiming entitlement to be brought under the

pensionary regime applicable to similarly situated employees. Since

the said claim was not acceded to by the authorities, the Petitioners

W.P.(C) Nos. 28979, 28901,

approached the Central Administrative Tribunal, Cuttack Bench by

filing separate Original Applications seeking direction for such

conversion and for grant of consequential pensionary benefits. In

certain cases, upon dismissal of the Original Applications, the

concerned Petitioners also pursued Review Applications seeking

reconsideration of the Tribunal's decision. The Tribunal, upon

consideration of the respective pleadings and materials placed on

record, declined to grant the relief sought for by the Petitioners and

dismissed the Original Applications. In the cases where Review

Applications were filed, the Tribunal also declined to interfere with

its earlier orders holding that no error apparent on the face of the

record had been made out warranting review. It is these orders

passed by the Tribunal which have been assailed in the present writ

petitions.

3. Learned counsel appearing for the Petitioners assailed the

impugned orders primarily on the ground that several similarly

situated employees under the Kendriya Vidyalaya Sangathan have

been granted the benefit of conversion from the CPF Scheme to the

GPF-cum-Pension Scheme pursuant to orders passed by different

Benches of the Central Administrative Tribunal and referred to

various High Court's decisions. It was contended that such benefits

having been extended and the challenges made by the institution

before the Hon'ble Supreme Court of India having not succeeded,

W.P.(C) Nos. 28979, 28901,

denial of the same benefit to the present Petitioners would amount

to discriminatory treatment. In support of such contention, reliance

was placed upon the decision in University of Delhi vs. Shashi

Kiran and Others, (2022) SCC OnLine SC 594, wherein the Hon'ble

Apex Court dealt with a batch of matters arising out of SLP Diary

Nos. 13901 of 2017, 36222 of 2018, 36221 of 2018, 29577 of 2018 and

17008 of 2017. Learned counsel further referred to the judgment of

the High Court of Madhya Pradesh, Gwalior Bench dated

09.05.2024 passed in Misc. Petition No.2864 of 2023, which was

carried in challenge before the Hon'ble Apex Court in SLP(C) Diary

No.47659 of 2024 and came to be dismissed on 29.11.2024. It was

further submitted that the said orders have also been implemented

by the institution concerned. Learned counsel also placed reliance

upon the judgment of this Court in Baijayati Mohanty vs. Union of

India and Others in W.P.(C) No.7336 of 2025 as well as the decision

of the Hon'ble Apex Court in Kendriya Vidyalaya Sangathan vs.

Jaspal Kaur, (2007) 6 SCC 13 along with certain other decisions of

the Tribunal and various High Courts to contend that the

Petitioners are entitled to similar relief.

4. Per contra, learned counsels appearing for the Opposite

Parties submitted that the institution had, on multiple occasions,

afforded opportunities to its employees to exercise option for

conversion from the CPF Scheme to the GPF-cum-Pension Scheme.

W.P.(C) Nos. 28979, 28901,

According to him, communications inviting such options were

issued from 05.10.1987 to 21.01.1988 and further opportunities were

extended from time to time between 09.02.1989 and 16.11.1998,

culminating in a final notification dated 31.01.1999 prescribing the

last cut-off date for exercising such option. It was submitted that a

large number of employees had exercised such option pursuant

thereto, whereas the Petitioners, despite such opportunities,

continued under the CPF Scheme and have raised the present claim

only at a belated stage. It was further argued that the factual matrix

of the present cases is not identical to the cases relied upon by the

Petitioners and, therefore, the benefit granted in those matters

cannot be mechanically extended to the Petitioners. Accordingly, it

was urged that the Tribunal has rightly dismissed the Original

Applications and the Review Applications and that no interference

is warranted herein.

5. In view of the rival submissions advanced by learned counsel

for the parties and upon perusal of the materials placed on record,

the principal question that arises for consideration in the present

batch of writ petitions is whether the Petitioners, having continued

under the CPF Scheme and having not exercised the option for

migration to the GPF-cum-Pension Scheme within the stipulated

period, are entitled at this stage to seek conversion to the pension

scheme and claim consequential pensionary benefits, and whether

W.P.(C) Nos. 28979, 28901,

the orders passed by the Central Administrative Tribunal declining

such relief call for interference in exercise of jurisdiction under

Article 226 of the Constitution of India.

6. Learned counsel for the Petitioners has placed heavy reliance

upon the decision of the Hon'ble Supreme Court of India in

University of Delhi vs. Shashi Kiran and Others (supra) to contend

that similarly situated employees who were initially governed

under the CPF Scheme have been extended the benefit of migration

to the GPF-cum-Pension Scheme. However, upon careful

consideration, this Court finds that the factual matrix of the said

decision stands on a different footing. In the said case, the

employees had approached the appropriate forum within a

reasonable time and the circumstances surrounding the exercise of

option and the conduct of the employer were distinguishable in

nature.

7. Having considered the rival submissions and upon perusal of

the records, this Court has also carefully gone through the

respective orders passed by the Central Administrative Tribunal in

the Original Applications filed by the present Petitioners.

8. Insofar as W.P.(C) No.28979 of 2025 filed by Sandhyarani

Mohanty is concerned, the challenge is to the order passed by the

learned Tribunal in O.A. No.260/00185 of 2021, whereby the

petitioner's prayer for conversion from the CPF Scheme to the GPF-

W.P.(C) Nos. 28979, 28901,

cum-Pension Scheme was rejected. A perusal of the impugned

order reveals that the Tribunal examined the service particulars of

the petitioner, who had joined the Kendriya Vidyalaya Sangathan

as a Trained Graduate Teacher (TGT) in the year 1985 and

continued under the CPF Scheme throughout her service. The

Tribunal recorded that the petitioner had not exercised the option

for migration to the GPF-cum-Pension Scheme within the

stipulated period and had accepted CPF deductions during service.

Taking note of the belated nature of the claim and the absence of

any contemporaneous objection, the Tribunal declined to grant the

relief sought.

The cases of the petitioners in W.P.(C) No.28901 of 2025

(Ramesh Chandra Samal), W.P.(C) No.28995 of 2025 (Lakshmi

Kanta Rana) and W.P.(C) No.29484 of 2025 (Sandhya Rani Patel)

stand on a similar footing. The said petitioners had approached the

learned Tribunal seeking conversion from the Contributory

Provident Fund (CPF) Scheme to the GPF-cum-Pension Scheme by

filing O.A. No.260/00216 of 2021, O.A. No.260/00232 of 2021 and

O.A. No.260/00214 of 2021 respectively. The Tribunal dismissed the

said Original Applications upon holding that the petitioners had

continued under the CPF Scheme and had not exercised the option

for migration to the GPF-cum-Pension Scheme within the

stipulated period. Aggrieved thereby, the petitioners invoked the

W.P.(C) Nos. 28979, 28901,

review jurisdiction of the Tribunal by filing Review Applications,

including R.A. No.1 of 2024. The Tribunal, however, declined to

interfere with the earlier orders, observing that the grounds urged

in review merely sought reconsideration of issues already

adjudicated and that no error apparent on the face of the record

had been demonstrated warranting exercise of review jurisdiction.

Insofar as W.P.(C) No.28564 of 2025 (Chaitanya Pradhan) is

concerned, the challenge arises from the order passed by the

Tribunal in O.A. No.260/00217 of 2021. The Tribunal, upon

examining the materials on record, found that the petitioner had

remained under the CPF Scheme and had not exercised the option

for migration to the GPF-cum-Pension Scheme within the time

prescribed despite opportunities extended by the employer. The

Tribunal further noted that the claim had been raised after

considerable delay and accordingly declined to grant the relief

sought.

9. A perusal of the aforesaid orders clearly indicates that the

Tribunal has considered the factual background of each case, the

service records of the Petitioners and the policy governing

migration from the CPF Scheme to the GPF-cum-Pension Scheme

before arriving at its conclusion. The findings recorded by the

Tribunal are essentially findings of fact based on the materials

W.P.(C) Nos. 28979, 28901,

placed on record and do not disclose any perversity or

jurisdictional error warranting interference by this Court.

10. The law is well settled that a writ court exercising equitable

jurisdiction would be slow to entertain stale claims raised after

inordinate delay and acquiescence. In this regard, reference may be

made to the decisions of the Hon'ble Supreme Court in Chennai

Metropolitan Water Supply and Sewerage Board and others vs.

T.T. Murali Babu, as follows:

‚16. Thus, the doctrine of delay and laches should not be

lightly brushed aside. A writ court is required to weigh the

explanation offered and the acceptability of the same. The

court should bear in mind that it is exercising an

extraordinary and equitable jurisdiction. As a

constitutional court it has a duty to protect the rights of the

citizens but simultaneously it is to keep itself alive to the

primary principle that when an aggrieved person, without

adequate reason, approaches the court at his own leisure

or pleasure, the Court would be under legal obligation to

scrutinize whether the lis at a belated stage should be

entertained or not. Be it noted, delay comes in the way of

equity. In certain circumstances delay and laches may not

be fatal but in most circumstances inordinate delay would

only invite disaster for the litigant who knocks at the doors

of the Court. Delay reflects inactivity and inaction on the

W.P.(C) Nos. 28979, 28901,

part of a litigant - a litigant who has forgotten the basic

norms, namely, ‚procrastination is the greatest thief of

time‛ and second, law does not permit one to sleep and

rise like a phoenix. Delay does bring in hazard and causes

injury to the lis. In the case at hand, though there has been

four years' delay in approaching the court, yet the writ

court chose not to address the same. It is the duty of the

court to scrutinize whether such enormous delay is to be

ignored without any justification. That apart, in the

present case, such belated approach gains more

significance as the respondent-employee being absolutely

careless to his duty and nurturing a lackadaisical attitude

to the responsibility had remained unauthorisedly absent

on the pretext of some kind of ill health. We repeat at the

cost of repetition that remaining innocuously oblivious to

such delay does not foster the cause of justice. On the

contrary, it brings in injustice, for it is likely to affect

others. Such delay may have impact on others' ripened

rights and may unnecessarily drag others into litigation

which in acceptable realm of probability, may have been

treated to have attained finality. A court is not expected to

give indulgence to such indolent persons - who compete

with 'Kumbhakarna' or for that matter 'Rip Van Winkle'.

In our considered opinion, such delay does not deserve

any indulgence and on the said ground alone the writ

W.P.(C) Nos. 28979, 28901,

court should have thrown the petition overboard at the

very threshold.‛

11. In the present case, the records reveal that the Petitioners had

continued under the CPF Scheme during their entire service tenure

and had accepted the benefits flowing therefrom without raising

any objection at the relevant point of time. The challenge has been

made only after a considerable lapse of time, in some cases even

after retirement.

12. Even through merit, the application does not succeed. At this

juncture, it would be apposite to refer to the decision of the Hon'ble

Supreme Court of India in Kendriya Vidyalaya Sangathan vs.

Jaspal Kaur, wherein the Apex Court had occasion to consider a

similar claim raised by employees seeking conversion from the CPF

Scheme to the GPF-cum-Pension Scheme after having continued

under the CPF Scheme. The Hon'ble Supreme Court, while

examining the factual circumstances of that case, held that where

an employee had consciously continued under the CPF Scheme and

had not exercised the option for migration within the stipulated

time, such employee cannot subsequently claim the benefit of the

pension scheme at a belated stage. The Court further observed that

once an employee had accepted the CPF regime and derived

benefits thereunder during the course of service, a belated claim

W.P.(C) Nos. 28979, 28901,

seeking conversion to the pension scheme would not be legally

sustainable.

13. This Court further notes that an identical issue has already

been considered in detail by a Co-ordinate Bench of this Court in

Baijayanti Mohanty vs. Union of India (supra), wherein a similar

claim by an employee of the Kendriya Vidyalaya Sangathan

seeking conversion from the CPF Scheme to the GPF-cum-Pension

Scheme after retirement was examined. The Co-ordinate Bench,

after analysing the factual and legal aspects of the matter, declined

to interfere with the order of the Central Administrative Tribunal.

In doing so, it also took note of the settled principles relating to

delay and laches laid down by the Hon'ble Supreme Court in

Chennai Metropolitan Water Supply & Sewerage Board vs. T.T.

Murali Babu (supra) and Union of India vs. N. Murugesan, (2022) 2

SCC 25. Since the issue has already been comprehensively dealt

with therein, this Court does not propose to revisit the same in

detail.

14. In the instant case, it further appears from the impugned

orders that the Tribunal has taken note of the fact that the

institution had issued communications from time to time inviting

employees to exercise their option for conversion from CPF to the

GPF-cum-Pension Scheme and had ultimately fixed a final cut-off

date for exercising such option. The Tribunal recorded that several

W.P.(C) Nos. 28979, 28901,

employees had exercised the said option pursuant to such

notifications, whereas the Petitioners had not availed the same

within the stipulated period. The Tribunal, therefore, held that the

Petitioners, having continued under the CPF Scheme and having

accepted the benefits flowing therefrom, cannot seek conversion to

the pension scheme at a belated stage. The Tribunal has also

considered the decisions relied upon by the Petitioners and

distinguished the same on the ground that the entitlement to

conversion would depend upon the factual circumstances of each

case, particularly with regard to the exercise of option within the

prescribed time and the conduct of the employee concerned. The

Tribunal ultimately concluded that the claim raised by the

Petitioners suffers from delay and laches and that no legal right had

been made out warranting a direction for conversion to the GPF-

cum-Pension Scheme.

15. Before parting with the case, this Court also deems it

appropriate to advert to the observations made by the Hon'ble

Supreme Court in Union of India & Anr. vs. M.M. Sarkar, 2010 (2)

SCC 59, hereunder:

‚7. When a scheme extending the benefit of option for

switchover, stipulates that the benefit will be available

only to those who exercise the option within a specified

time, the option should obviously be exercised within such

W.P.(C) Nos. 28979, 28901,

time. The option scheme made it clear that no option could

be exercised after the last date. In this case, the respondent

chose not to exercise the option and continued to remain

under the Contributory Provident Fund Scheme, and more

important, received the entire PF amount on his

retirement. The fact that the respondent was the head of

his department and all communications relating to the

offer of Eighth Option and the several communications

extending the validity period for exercising the option for

pension scheme, were sent to the heads of the departments

for being circulated to all eligible employees/retired

employees, is not in dispute. Therefore, the respondent

who himself was the head of his department could not

feign ignorance of the Eighth Option or the extensions of

the validity period of the Eighth Option. In fact, as noticed

above, in his application before the Tribunal the

respondent refers to all the options. He is careful to say

that he was not `intimated' about the contents of the last

order relating to extension of the option, but does not say

that he was unaware of the order extending the benefit of

option. The respondent consciously chose not to exercise

the option as he admittedly thought that receiving a

substantial amount in a lump sum under the provident

fund scheme (which enabled creation of a corpus for

investment) was more advantageous than receiving small

W.P.(C) Nos. 28979, 28901,

amounts as monthly pension under the pension scheme. In

those days (between 1957 when the pension scheme was

introduced and 1976 when the respondent retired) the

benefits under the provident fund scheme and pension

scheme were more or less equal; and there was a general

impression among employees that having regard to

average life expectancy and avenues for investment of the

lump sum PF amount, it was prudent to receive a large PF

amount on retirement rather than receive a small pension

for a few years (particularly as there was a ceiling on the

pension and as dearness allowance was not included in the

pay for computing the pension).

8. From 1980 onwards, gradually the pension scheme

became more and more attractive as compared to the

Contributory Provident Scheme, on account of various

factors, like dearness allowance being included in the pay

for computing pension, ceiling on pension being removed

and liberalisation of family pension etc. But the respondent

was well aware that not having opted for pension scheme

and having received the PF amount on retirement, he was

not entitled to seek switch over to pension scheme. But in

1996, when the respondent learnt that some others who

had retired in and around 1973 to 1976 had been permitted

to exercise the option in 1993-94 on the ground that they

had not been notified about the option, he decided to take

W.P.(C) Nos. 28979, 28901,

a chance and gave a representation seeking an option to

switch over to pension scheme. Having enjoyed the

benefits and income from the provident fund amount for

more than 22 years, the respondent could not seek switch

over to pension scheme which would result in respondent

getting in addition to the PF amount already received, a

large amount as arrears of pension for 22 years (which will

be much more than the provident fund amount that will

have to be refunded in the event of switch over) and also

monthly pension for the rest of his life. If his request for

such belated exercise of option is accepted, the effect

would be to permit the respondent to secure the double

benefit of both provident fund scheme as also pension

scheme, which is unjust and impermissible. The validity

period of the option to switch over to pension scheme

expired on 31.12.1978 and there was no recurring or

continuing cause of action. The respondent's

representation dated 8.10.1998 seeking an option to shift to

pension scheme with effect from 1976 ought to have been

straight away rejected as barred by limitation/delay and

laches.‛

16. In the considered view of this Court, the observations made

in the aforesaid decision assume particular relevance to the present

batch of cases. The materials on record reveal that the petitioners

W.P.(C) Nos. 28979, 28901,

had continued under the Contributory Provident Fund (CPF)

Scheme during their service tenure without raising any objection at

the relevant time and had accepted the benefits flowing therefrom.

The present claims appear to have been raised only after

subsequent developments and decisions rendered in other cases

came to light. Such attempts, often prompted by later perceptions

of comparative advantage between schemes, cannot form a valid

basis for reopening matters that had long attained finality. An

option exercised, or consciously not exercised, under a scheme

must be understood as a considered choice made in the context of

the prevailing circumstances at that time.

17. This Court would therefore observe that employees must

exercise due diligence and make informed decisions when options

under service schemes are offered. Courts cannot permit reopening

of settled positions merely because, with the passage of time or

with the emergence of favourable precedents, one scheme appears

more advantageous than the other. Entertaining such belated

claims would not only undermine certainty in service

administration but also encourage avoidable litigation by those

seeking to revisit choices made decades earlier

18. Upon careful consideration of the impugned orders and the

submissions advanced by learned counsel for the parties, this Court

finds that the Tribunal has examined the matter in detail and has

W.P.(C) Nos. 28979, 28901,

Signed by: ANANTA KUMAR PRADHAN Designation: Senior Stenographer assigned cogent reasons while declining the relief sought for by the Reason: Authentication Location: HIGH COURT OF ORISSA Date: 11-Mar-2026 18:13:58

Petitioners. The reasoning adopted by the Tribunal does not suffer

from any apparent error of law, perversity or jurisdictional

infirmity so as to warrant interference by this Court in exercise of

its writ jurisdiction under Article 226 of the Constitution of India.

Web copy of the order to be acted upon by all concerned.

(Chittaranjan Dash) Judge

(Krishna Shripad Dixit) Judge

AKPradhan

W.P.(C) Nos. 28979, 28901,

 
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