Citation : 2022 Latest Caselaw 154 Raj
Judgement Date : 5 January, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 561/2020
Rajasthan Marudhara Gramin Bank Jodhpur, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Shri Krishna Kinkar Das S/o Shri Ram Chander Das, Through General Secretary, Gramin Bank, Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents Connected With D.B. Spl. Appl. Writ No. 503/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Kheem Singh Rathore S/o Shri Sohan Singh Rathore, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 519/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Lalita Devi Sharma W/o Late Shri Amritlal Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
(2 of 70) [SAW-561/2020]
----Respondent
D.B. Spl. Appl. Writ No. 520/2020
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Sudhir Kumar Juneja S/o Shri Amarnath Juneja, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 523/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Rajendra Singh Rathore, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 526/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Sanwar Lal Gaur, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 527/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Anand Singh Charan, Through General Secretary, Gramin Bank
(3 of 70) [SAW-561/2020]
Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 528/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Suresh Bala Sharma W/o Late Shri B.p. Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 529/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Shiv Shankar Dass S/o Shri Ram Chandra Dass, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 535/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act,1972, And The Deputy Chief Labour Commissioner (Central) , Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Regional Labour Commissioner (Central), Jaipur (Raj.)
3. Shri Mohan Lal Sharma S/o Shri Hari Shanker Sharma, R/o Plot No. 108, Sanganer, Jaipur 302039 (Rajasthan)
----Respondents D.B. Spl. Appl. Writ No. 538/2020
(4 of 70) [SAW-561/2020]
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Laxman Singh Rathore S/o Shri Dhirendra Singh, Through General Secretary, Gramin Bank, Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 540/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Koja Ram S/o Shri Swaroop Ram, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 542/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Likhma Ram Saran, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent
D.B. Spl. Appl. Writ No. 543/2020
(5 of 70) [SAW-561/2020]
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Thana Ram Parihar, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 544/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Mohd. Yusuf S/o Shri Mohd. Ibrahim, R/o 312-13, Garib Nawaz Colony, Road No. 2, Mula Talai, Udaipur.
----Respondents D.B. Spl. Appl. Writ No. 545/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Bajrang Lal Motsara S/o Shri Dana Ram Motsara, Through The General Secretary, Gramin Bank, Pensioners Samity, Pali.
----Respondents
D.B. Spl. Appl. Writ No. 546/2020
(6 of 70) [SAW-561/2020]
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Shyam Sunder Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 547/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Panna Lal Chouhan S/o Shri Punam Chand Chouhan, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 548/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan - 342003
----Appellant Versus Rajendra Kumar Nahar, R/o 514, Tagore Nagar, Sector - 4, Hiran Magri, Udaipur (Raj.) - 313002
----Respondent D.B. Spl. Appl. Writ No. 549/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Rukhsana Banno Samma W/o Late Shri Kazim Khan Samma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent
(7 of 70) [SAW-561/2020]
D.B. Spl. Appl. Writ No. 550/2020
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Nena Ram Siyak, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 551/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Bhikam Chand Jhuria S/o Shri Bhagirath Ram Jhuria, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 552/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.).
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Dharma Ram Rawal S/o Shri Ota Ji, R/o 1, Karjali Complex, New Sardarpura, Udaipur- 3130001.
----Respondents D.B. Spl. Appl. Writ No. 553/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
(8 of 70) [SAW-561/2020]
Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Dayal Chand Soni S/o Shri Pukh Raj Soni, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 554/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Om Prakash Thakur, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 555/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Anil Mehta S/o Shri Shesh Mal, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 556/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
(9 of 70) [SAW-561/2020]
Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Kunj Bihari Khandelwal S/o Shri G. L. Badaya, R/o Plot No. 106, Arjun Nagar, Durgapura, Jaipur-302018.
----Respondents D.B. Spl. Appl. Writ No. 557/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Pema Ram Vishnoi S/o Shri Dhuda Ram, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 559/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972 And Regional Labour Commissioner (Central), Jaipur (Raj.)
3. Shri Surendra Kumar Pareek S/o Shri Bhagwan Sahay, R/o Plot No. 111, Prawasi Nagar, Murlipura, Jaipur - 302039
----Respondents D.B. Spl. Appl. Writ No. 560/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
(10 of 70) [SAW-561/2020]
Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Rajendra Prasad Sharma S/o Shri Govind Narayan Sharma, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 562/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Pukh Raj Bharti, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 563/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Gopal Singh Rajoriya S/o Shri Sewa Ram Rajoriya, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 564/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
(11 of 70) [SAW-561/2020]
----Appellant
Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Balu Singh Jodha S/o Shri Ganga Singh, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 565/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Teja Ram Kudi S/o Shri Anda Ram Kudi, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jai Nagar, Ramdev Road, Pali, Rajasthan.
----Respondents D.B. Spl. Appl. Writ No. 566/2020 Rajasthan Marudhara Gramin Bank Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Dhanna Ram Khorwal S/o Shri Jora Ram Khorwal,
(12 of 70) [SAW-561/2020]
Through The General Secretary, Gramin Bank Pensioners Samity, Pali
----Respondents D.B. Spl. Appl. Writ No. 567/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Khinw Raj S/o Shri Bhabhuta Raj, Through General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 568/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Tej Singh Rathore S/o Shri Peer Singh Rathore, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 569/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
Versus
(13 of 70) [SAW-561/2020]
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Regional Labour Commissioner (Central), Jaipur
- 302001 (Raj.)
3. Shri Rajendra Tilak S/o Shri R.g. Sharma, R/o Plot No. 355, Jagannath Street, Nahargarh Road, Jaipur 302001
----Respondents D.B. Spl. Appl. Writ No. 570/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan - 342003.
----Appellant Versus Dalpat Khamesra, 42 Residency Road, Near American Hotel, Udaipur (Raj)- 313001.
----Respondent D.B. Spl. Appl. Writ No. 571/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Officer Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Karan Singh Panwar S/o Shri Girdhari Singh, Through General Secretary, Gramin Bank, Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 572/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
Versus
(14 of 70) [SAW-561/2020]
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Vana Ram Choudhary S/o Shri Vela Ram, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road,pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 573/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Bhanwar Lal Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 574/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Chandan Singh Deora S/o Shri Jai Singh, Through The General Secretary, Gramin Bank Pensioners Samity, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 575/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan-
342003
(15 of 70) [SAW-561/2020]
----Appellant
Versus
Manak Chand Sisodiya S/o Shri Paras Mal, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 576/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Brijendra Singh Rathore S/o Shri Jai Singh Rathore, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 578/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Champa Lal Parmar S/o Shri Ram Lal Parmar, Through The General Secretary, Gramin Bank Pensioners Samity, Pali
----Respondents D.B. Spl. Appl. Writ No. 579/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head
(16 of 70) [SAW-561/2020]
Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Mangla Ram Choudhary S/o Shri Bhika Ram Choudhary, Through General Secretary, Gramin Bank Pensioners Samity, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 581/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur,
----Appellant Versus Chiranji Lal Pareek, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 582/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Dalpat Singh Udavat S/o Shri Pehap Singh Udavat, Through The General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali Rajasthan.
----Respondents
D.B. Spl. Appl. Writ No. 583/2020
(17 of 70) [SAW-561/2020]
Rajasthan Marudhara Gamin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act,1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Pramod Kumar Jani S/o Shri Panna Lal Jani, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 584/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Bhagwan Singh S/o Shri Ram Singh, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 585/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act,
(18 of 70) [SAW-561/2020]
1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Hukma Ram, Through The General Secretary, Gramin Bank, Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 586/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Bheru Pal Singh S/o Shri Phool Singh, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 587/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Bhanwar Lal Rajpurohit S/o Shri Poonam Chand Rajpurohit, Through The General Secretary, Gramin Bank Pensioners Samity, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 589/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B, Road, Sardarpura, Jodhpur Rajashan- 342003
----Appellant Versus Shyam Lal Singh Rajput, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali
(19 of 70) [SAW-561/2020]
(Raj.)
----Respondent D.B. Spl. Appl. Writ No. 590/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Jamna Das Boda S/o Shri Banshidhar, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 591/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Tej Singh Shaktawat S/o Shri Amar Singh, R/o Village Badgaon, Vaya Bhindar, District Udaipur-313603.
----Respondents D.B. Spl. Appl. Writ No. 592/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan- 342003
----Appellant Versus Deva Ram Sarel S/o Shri Neti Ram, Through General Secretary,
(20 of 70) [SAW-561/2020]
Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 593/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Prem Singh Shekhawat S/o Shri Durjan Singh, Through General Secretary, Gramin Bank Pensioners Samity , 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 594/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Kailash Chandra Joshi S/o Shri Hari Shankar Joshi, Through General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 595/2020 Rajasthan Marudhara Gamin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central),
(21 of 70) [SAW-561/2020]
Ajmer (Raj.).
3. Shri Tala Ram Girasiya S/o Shri Deva Ram, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 596/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Om Prakash Pande, Through General Secretary , Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 597/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Navneet Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 598/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Jawana Ram Godara S/o Shri Jeevan Ram Godara, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 600/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
(22 of 70) [SAW-561/2020]
----Appellant
Versus
Chandan Lal Bhanwara, Takiji Ki Gali, Dhariawad, District Pratapgarh (Raj.) 313611
----Respondent D.B. Spl. Appl. Writ No. 601/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Piyush Vardhan Shotriya S/o Shri Shivraj Shotriya, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali Rajasthan.
----Respondents D.B. Spl. Appl. Writ No. 602/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Indra Bhan Tripathi S/o Shri Ambalal Tripathi, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 603/2020 Rajasthan Marudhara Gamin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
(23 of 70) [SAW-561/2020]
----Appellant
Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Sanwat Singh Shekhawat S/o Shri Guman Singh Shekhawat, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 605/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Anil Kumar Bhargava S/o Shri Sant Lal, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 606/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Umaid Singh Rathore S/o Shri Dule Singh, Through
(24 of 70) [SAW-561/2020]
The General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali, Rajasthan.
----Respondents D.B. Spl. Appl. Writ No. 607/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Mangla Ram Choudhary S/o Shri Tulsa Ram, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 608/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Dinesh Chandra Singhvi S/o Shri Sagar Mal, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 609/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
Versus
(25 of 70) [SAW-561/2020]
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Chandra Singh Rathore S/o Shri Mohan Singh Rathore, Through The General Secretary, Gramin Bank Pensioners Samity, Pali
----Respondents D.B. Spl. Appl. Writ No. 610/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. The Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Gyan Bharti Goswami S/o Shri Bishan Bharti, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 611/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Pushkar Das Vaishnav S/o Shri Val Das Vaishnav, Through The General Secretary, Gramin Bank Pensioners
(26 of 70) [SAW-561/2020]
Samity, Pali
----Respondents D.B. Spl. Appl. Writ No. 612/2020 Rajasthan Marudhara Gramin Bank Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Laxman Singh Chouhan S/o Shri Shiv Nath Singh Chouhan, Through The General Secretary, Gramin Bank Pensioners Samity, Pali
----Respondents D.B. Spl. Appl. Writ No. 613/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Prabhu Shankar Pareek S/o Shri Nemi Shankar Pareek, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 614/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
(27 of 70) [SAW-561/2020]
3. Shri Shankar Lal Parihar S/o Shri Chhoga Lal Parihar, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 615/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Omkar Singh Bhati, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 616/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Padam Singh Rathore S/o Shri Shiv Singh Rathore, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 617/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central),
(28 of 70) [SAW-561/2020]
Ajmer (Raj.).
3. Shri Dinesh Bapna S/o Shri Bhanwar Lal Bapna, R/o 35, Pathon Ki Magri, Sewashram, Udaipur- 313001.
----Respondents D.B. Spl. Appl. Writ No. 618/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority, Under Payment Of Gratuity Act 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Dinesh Kumar Sharma S/o Shri Shiv Dayal Kirodi, Through The General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali
----Respondents D.B. Spl. Appl. Writ No. 619/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Jayantilal Suar S/o Shri Gamna Ram Suar, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 620/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
(29 of 70) [SAW-561/2020]
Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Ram Singh Rathore S/o Shri Ratan Singh Rathore, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 621/2020 Rajasthan Marudhara Gramin Bank Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Bheru Singh Rathore S/o Shri Pratap Singh Rathore, Through The General Secretary, Gramin Bank Pensioners Samity, Pali
----Respondents D.B. Spl. Appl. Writ No. 622/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Narpat Singh Deora S/o Shri Bhan Singh Deora,
(30 of 70) [SAW-561/2020]
Through The General Secretary, Gramin Bank, Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 623/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Laxmi Narayan Sen S/o Shri Achal Ram Sen, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 624/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Ramswaroop Choudhary S/o Shri Dev Karan Choudhary, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 625/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
Versus
(31 of 70) [SAW-561/2020]
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Basta Ram Patel S/o Shri Raghunath Ram Patel, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 627/2020 Rajasthan Marudhara Gamin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Amar Singh Jodha S/o Shri Bachhan Singh Jodha, Through The General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 629/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. The Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Om Prakash Soni S/o Shri Bheekam Chand Soni, Through General Secretary, Gramin Bank Pensioners
(32 of 70) [SAW-561/2020]
Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 630/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972 And Regional Labour Commissioner (Central), Jaipur- 302001.
3. Sushant Kumar Gosh S/o Arvind Gosh, Plot No.f-1/13, Lic Flats, Sector No.2, Vidhya Nagar, Jaipur 302023.
----Respondents D.B. Spl. Appl. Writ No. 631/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Kunna Ram Choudahry, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 632/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003
----Appellant Versus Kanhaiya Lal Swarnkar Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 633/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
(33 of 70) [SAW-561/2020]
----Appellant
Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Rajendra Prasad Natani S/o Shri Satya Narayan, R/o 32/12, Karjali Complex, New Sardarpura, Udaipur (Raj.)- 313001.
----Respondents D.B. Spl. Appl. Writ No. 634/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Maga Ram Sonal S/o Shri Kesa Ram Sonel, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 635/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Giriraj Singh Ratore, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 636/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head
(34 of 70) [SAW-561/2020]
Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Mangi Lal Seervi, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 637/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Anil Kumar Gupta S/o Shri N.r. Gupta, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 638/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Ram Vilas Tanwar, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 639/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act,
(35 of 70) [SAW-561/2020]
1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Mahesh Kumar Pareek S/o Shri Ghasi Lal, R/p Plot No. 1/268, Vidhya Nagar, Jaipur-302023.
----Respondents D.B. Spl. Appl. Writ No. 640/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Power, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Bhanu Prasad S/o Shri Jaishi Ram, Through General Secretary, Gramin Bank, Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 641/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Kanti Prakash Vyas S/o Shri Chatur Bhuj, Through General Secretary, Gramin Bank Pensioner's Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents
(36 of 70) [SAW-561/2020]
D.B. Spl. Appl. Writ No. 642/2020
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Vishweshwar Dayal S/o Shri Amba Lal, Through General Secretary, Gramin Bank Pensioner's Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 643/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Mohan Lal Sharma S/o Shri Multan Mal, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 644/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
(37 of 70) [SAW-561/2020]
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Bhanwar Lal Suthar S/o Shri Dhanglu Ram, Through General Secretary, Gramin Bank Pensioner's Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 645/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Krishna Murari Sharma S/o Shri Ram Gopal, Through General Secretary, Gramin Bank Pensioner's Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 647/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Regional Labour Commissioner (Central), Jaipur (Raj.).
3. Ramswaroop Meena S/o Shri B. R. Meena, Plot No. 86, Ganesh Colony, Jharkhand, Khatipura, Jaipur - 302012.
----Respondents D.B. Spl. Appl. Writ No. 648/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan,
(38 of 70) [SAW-561/2020]
342003.
----Appellant Versus Deep Singh Chouhan, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 649/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Lokesh Kumar Joshi, 21-C, Ashok Vihar, University Road, Udaipur (Raj)-313001.
----Respondent D.B. Spl. Appl. Writ No. 650/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972 And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Praveen Sharma S/o H.n.sharma, Through The General Secretary, Gramin Bank, Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 651/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Shiv Prasad Sharma, Through General Secretary, Gramin Bank
(39 of 70) [SAW-561/2020]
Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 652/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. The Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Yogendra Prasad Mathur S/o Shri Shivcharan Lal, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 653/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Prem Chand Purohit, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 654/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. The Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.)
(40 of 70) [SAW-561/2020]
3. Shri Ashok Kumar Maru S/o Shri Suraj Mal, Through The General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondents D.B. Spl. Appl. Writ No. 655/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. The Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Mahendra Singh Rathore S/o Shri Hem Singh Rathore, Through General Secretary, Gramin Bank Pensioner Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 656/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972 And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Sanjay Rathore S/o Chain Singh Rathore, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 657/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant
(41 of 70) [SAW-561/2020]
Versus
Dinesh Kumar Bhandari, V-4, 33, Vrindavan Nagar, Behind Bohra Ganesh Temple, Udaipur (Raj)-313001.
----Respondent D.B. Spl. Appl. Writ No. 658/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Tara Chand Prajapat, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 659/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Dilip Kumar Arora, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 660/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Pawan Kumar Dhannawat, 53-A. Aadarsh Housing Society, Hiran Magri, Sector - 4, Udaipur (Raj.) - 313002
----Respondent D.B. Spl. Appl. Writ No. 661/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant
Versus
(42 of 70) [SAW-561/2020]
Pratap Singh Choudhary, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Rod, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 662/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Himta Ram Suthar, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 663/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Pukhraj Agarwal, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.)
----Respondent D.B. Spl. Appl. Writ No. 664/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Onkar Singh Rathore S/o Shri Heer Singh, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents
(43 of 70) [SAW-561/2020]
D.B. Spl. Appl. Writ No. 665/2020
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Renuka Bhardwaj W/o Late Vijay Prakash Bhardwaj, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 666/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. The Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Banne Singh Rathore S/o Shri Bhagwat Singh, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 667/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Praveen Singh Sisodiya, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 668/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
(44 of 70) [SAW-561/2020]
----Appellant
Versus
Prasan Lal Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 669/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Ganga Singh Rathore, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 670/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Nand Kishore Verma S/o Shri Mohan Lal Verma, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 671/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Surya Prasad Sharma, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
(45 of 70) [SAW-561/2020]
----Respondent
D.B. Spl. Appl. Writ No. 672/2020
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Arun Kumar Babel, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 674/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus Chunnilal Parihar, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj,.).
----Respondent D.B. Spl. Appl. Writ No. 675/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Shiv Kumar Vyas, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 676/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central),
(46 of 70) [SAW-561/2020]
Ajmer (Raj.).
3. Shri Harish Chandra Rajpurohit S/o Shri Jai Singh, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 677/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Virendra Kumar Nanawati, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 678/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Ajay Kumar Vagarecha, 12, New Trimurty Complex, Near Vaishali Apartment, Manava Kheda Road, Hiran Magri, Sector-4, Udaipur (Raj.)-313002.
----Respondent D.B. Spl. Appl. Writ No. 680/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Sukhdev Singh Rajpurohit S/o Shri Sardar Singh, Through General Secretary, Gramin Bank Pensioners
(47 of 70) [SAW-561/2020]
Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 681/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Sharafat Ali Balvi, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 682/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Dinesh Kumar Dave S/o Shri Reva Shanker Dave, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 683/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Narendra Singh Dewal, House No. 108-B, Opp. Mahila Police Station, Shyam Nagar, Bhuwana, Udaipur (Raj)-313001.
----Respondent D.B. Spl. Appl. Writ No. 684/2020 Rajasthan Marudhara Gamin Bank, Through Its Chairman, Head
(48 of 70) [SAW-561/2020]
Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Hetram Bishnoi S/o Shri Rawat Ram Bishnoi, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 685/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus Manohar Lal Lodha, Mahaveer Pura, Nathdwara, Distt. Rajsamand (Raj.)- 313301.
----Respondent D.B. Spl. Appl. Writ No. 686/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Bhagwati Lal Ladha, 58, Shri Nath Marga, Opp. Kala Gokhada, Udaipur (Raj)-313001.
----Respondent D.B. Spl. Appl. Writ No. 687/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Dayaram Hambad S/o Shri Govind Ram, Through General
(49 of 70) [SAW-561/2020]
Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 688/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan, 342003.
----Appellant Versus Subhash Chandra Solanki, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 689/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Dhirendra Singh Solanki S/o Shri Mahendra Pal Singh, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 690/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Mohan Lal Malviya S/o Shri Gena Ram Malviya, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents
(50 of 70) [SAW-561/2020]
D.B. Spl. Appl. Writ No. 691/2020
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Babu Singh Deora S/o Shri Sultan Singh, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 692/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Roopa Ram Leelar S/o Shri Birda Ram Leelar, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 693/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act,
(51 of 70) [SAW-561/2020]
1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Dilawar Khan Kandiya S/o Shri Ali Khan, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 694/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur, Rajasthan 342003.
----Appellant Versus Champak Lal Dave, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 695/2020 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tusli Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Pehap Singh Bhati S/o Shri Nahar Singh, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents D.B. Spl. Appl. Writ No. 56/2021 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.).
2. Controlling Authority Under Payment Of Gratuity Act,
(52 of 70) [SAW-561/2020]
1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Bhagwan Lal Pancholi S/o Shri Hamir Lal, R/o Kan Nagar, Sector-8, Hiran Magri, Udaipur (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 57/2021 Rajasthan Marudhara Gramin Bank Jodhpur, Through Its Chairman, Head Office Tulsi Tower, 9Th Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority Under Payment Of Gratuity Act, 1972 And Assistant Labour Commissioner (Central), Ajmer (Raj.)
3. Shri Rajesh Kumar Pathak S/o Shri Ram Lotan, Through The General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali.
----Respondents D.B. Spl. Appl. Writ No. 85/2021 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office, Tulsi Tower, 9Th 'b' Road, Sardarpura, Jodhpur, Rajasthan- 342003.
----Appellant Versus Jabbar Singh Shekhawat, Through General Secretary, Gramin Bank Pensioners Samity, 248, Jay Nagar, Ramdev Road, Pali (Raj.).
----Respondent D.B. Spl. Appl. Writ No. 242/2021 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus Shri Ghanshyam Singh, 96-B, Behind Petrol Pump, Sector-6, Hiran Magri, Udaipur (Raj.)-313002.
(53 of 70) [SAW-561/2020]
----Respondent
For Appellant(s), : Mr. R.N. Mathur, Sr. Adv. assisted by
through V.C. Mr. Bhavit Sharma
For Respondent(s), : Mr. S.P. Sharma,
through V.C. Mr. Mukesh Singh Rajpurohit, ASG,
Mr. Narpat Singh,
Mr. Om Singh,
Mr. Prakash Choudhary
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE RAMESHWAR VYAS
REPORTABLE Judgment
05/01/2022 By the Court: (Per Akil Kureshi, CJ):
These appeals are filed by the Rajasthan Marudhara Gramin
Bank to challenge the common judgment of the learned Single
Judge dated 16.10.2020 passed in S.B. Civil Writ Petition No.
7359/2019 and other connected petitions. The Special Appeal
(Writ) No. 503/2020 is treated as the lead appeal. We would be
referring to the documents on record in the said appeal.
2. The writ petition was filed by the bank challenging an order
dated 20.07.2020 passed by the Appellate Authority under the
Payment of Gratuity Act, 1972 (hereinafter to be referred to as the
'Act of 1972') partly confirming the order dated 28.03.2018
passed by the Controlling Authority under the Act of 1972. The
petitioner bank is a Gramin Bank operating in the State of
Rajasthan. The respondent Kheem Singh Rathore was an officer of
the bank. He retired on superannuation w.e.f. 30.09.2016. At the
time of his retirement, the bank had paid him gratuity of
Rs.10,30,319/-. He later on approached the Controlling Authority
and disputed the amount of gratuity paid to him by the employer
(54 of 70) [SAW-561/2020]
bank. His grievance was that while calculating the gratuity, the
bank had not taken into account the dearness allowance
component of his pay. The bank opposed his application on the
ground that the gratuity paid to him is as per the regulations
framed by the bank. The Controlling Authority, by an order dated
28.03.2018 allowed the application. The said authority was of the
opinion that the dearness allowance component ought to have
been taken into account while computing the last pay drawn for
the purpose of payment of gratuity. He also held that for every
completed year of service beyond 30 years, the applicant would
receive an additional gratuity at the rate of salary for one and a
half months. The bank had pointed out that for the purpose of
computing gratuity, the regulations framed make a distinction
between an officer and other employees. The Controlling Authority
was of the opinion that any such distinction would be opposed to
the equality clause under Article 14 of the Constitution.
3. The bank challenged the said order of the Controlling
Authority before the Appellate Authority. The Appellate Authority
by an order dated 20.07.2020 confirmed the first portion of the
order of the Controlling Authority, namely, that for the purpose of
computing gratuity payable to the applicant concerned, dearness
allowance should be taken into account. However, with respect to
the second aspect of the matter, namely, additional weightage for
service beyond 30 years, the Appellate Authority did not accept
the view of the Controlling Authority and held that only half
month's salary for completed year of service beyond 30 years
would be payable. With this modification, the order of the
Controlling Authority was confirmed.
(55 of 70) [SAW-561/2020]
4. The bank challenged the said orders before the High Court.
The learned Single Judge by the impugned judgment dismissed
the bank's petition. The learned Single Judge referred to the
definition of the term 'wages' contained in Section 2(s) of the Act
of 1972. The learned Single Judge also referred to and relied upon
the decision of the learned Single Judge of the Madhya Pradesh
High Court in the case of All India Gramin Bank Pensioners
Organization Unit Rewa Versus Madhyanchal Gramin Bank
and another dated 06.09.2018, which was confirmed by the
Division Bench. The learned Single Judge was of the opinion that
as per the provisions of the regulations of the bank as well as the
Act of 1972, the employee would receive gratuity under either of
the statutes, whichever is higher.
5. It appears that against the order of the Appellate Authority,
which was in favour of the bank, by which the weightage for every
completed year of service beyond 30 years was brought down to
half month instead of one and a half month's salary, the applicants
had not filed any writ petition. They had instead, in the replies to
the petitions, raised this issue. The learned Single Judge examined
this aspect also and confirmed the view of the Appellate Authority.
Against the said judgment of the learned Single Judge, the bank
has filed these appeals.
6. Appearing for the bank, Mr. R.N Mathur, learned Senior
Advocate took us through relevant provisions of the Act of 1972
and the regulations framed by the bank under the Regional Rural
Banks Act, 1976 (herein after to be referred to as the 'Act of
1976') and raised the following contentions:
(56 of 70) [SAW-561/2020] (i) Any employee or officer of the bank can claim benefit of
gratuity payable under the regulations or under the Act of
1972 but cannot take benefit under both sets of provisions.
(ii) The language used in the regulations framed by the bank, is
clear and permit no ambiguity. There is a clear distinction
between an officer and an employee of the bank when it
comes to computation of gratuity.
(iii) The applicants had accepted the gratuity paid by the bank at
the time of retirement. Long time thereafter, they filed
applications before the Controlling Authority without filing
applications for condonation of delay or independently also
explaining delay caused in filing such applications. The
Controlling Authority entertained their applications ignoring
the delay.
7. On the other hand, the learned counsel for the employees
opposed the appeals on the following grounds:
(i) The Act of 1972 as well as the regulations framed by the
bank for payment of gratuity are beneficial welfare
legislations. The Court should adopt liberal interpretation and
give benefit to the employee to the extent possible.
(ii) The regulations of the bank have been correctly interpreted
by the authorities under the Act of 1972 and by the learned
Single Judge which requires no interference.
(iii) The scope of the appeal against an order passed by the
learned Single Judge in exercise of writ jurisdiction is
extremely narrow.
(iv) As per the Act of 1972, the onus is on the bank to pay
gratuity to a retiring employee at the correct rates. If there is
(57 of 70) [SAW-561/2020]
any lapse on the part of the bank, the employer cannot raise
the ground of limitations.
(v) They also argued that the Controlling Authority had correctly
come to the conclusion that for every completed year of
service beyond 30 years, additional amount at the rate of
one and half month's salary would be payable. The Appellate
Authority and the learned Single Judge erred in reversing this
finding of the Controlling Authority.
8. Both sides have referred to the decisions of various Courts
taking different views. Before referring to these judgments, we
may refer to the statutory provisions applicable. To provide for a
scheme for the payment of gratuity to employees engaged in
factories, mines, oil fields, plantations, ports, railway companies,
shops and other establishments and for matters connected there
with, the Act of 1972 was enacted. It applies to factories, mines,
oil fields, plantations, ports etc and other shops and
establishments. Clause (s) of Section 2 defines the term 'wages'
as under:
"(s) "wages" means all emoluments which are earned by an employee while on duty or on leave in accordance with the terms and conditions of his employments and which are paid or are payable to him in cash and includes dearness allowance but does not include any bonus, commission, house rent allowance, overtime wages and any other allowance."
9. The liability for payment of gratuity flows from Section 4.
Sub-section (1) of Section 4 provides that the gratuity shall be
payable to employees on termination of his employment after he
has rendered continuous service not less than five years (a) on his
superannuation, or (b) on his retirement or resignation, or (c) on
his death or disablement due to accident or disease. Sub-section
(58 of 70) [SAW-561/2020]
(3) of Section 4 provides that the amount of gratuity payable to
an employee shall not exceed such amount as may be notified by
the Central Government from time to time. It may be noted that
at the relevant time when the concerned respondents in this group
of appeals retired, the limit specified by the Central Government in
terms of Sub-section (3) of Section 4 was Rs.10 lacs. Sub-section
(5) of Section 4 provides that nothing in this Section shall effect
the right of an employee to receive better terms of gratuity under
any award or agreement or contract with the employer.
10. Section 7 of the Act of 1972 pertains to determination of
amount of gratuity. As per Sub-section (4) of section 7 any
dispute regarding amount of gratuity payable to an employee
would be determined by the Controlling Authority. In terms of
Sub-section (7) of Section 7, a person aggrieved by the order
passed by the Controlling Authority has a right to file appeal
before the Appellate Authority.
11. Section 14 of the Act of 1972 gives overriding effect by
providing that the provisions of the Act or any Rule made
thereunder shall have effect notwithstanding anything inconsistent
therewith contained in any enactment other than the said Act or in
any instrument or contract having effect by virtue of any
enactment other than the said Act.
12. To provide for the incorporation, regulation and winding up of
Regional Rural Banks with a view to developing the rural economy
by providing for the purpose of development of agriculture, trade,
commerce, industry and other productive activities in the rural
areas, credit and other facilities particularly to the small and
marginal farmers, agricultural labour artisans and small
entrepreneurs and matters connected therewith, the Regional
(59 of 70) [SAW-561/2020]
Rural Banks Act, 1976 was enacted. Section 3 of the Act of 1976
envisages establishment and incorporation of Regional Rural
Banks. Appellant bank is one such bank incorporated in terms of
Section 3. Section 8 pertains to management. As per Sub-section
(1) of Section 8, the management and superintendence would
vest in the Board of Directors. The Board of Directors will be
constituted as provided under Section 9. As per Sub-section (1) of
Section 9, the Board of Directors would consist of, beside others,
two directors to be nominated by the Central Government, one,
who would be an officer of the Reserve Bank, one, who would be
an officer of the National Bank and two Directors who are officers
of the sponsor bank.
13. Section 17 of the Act pertains to staff of Regional Rural Bank.
As per Sub-section (1) of Section 17, the bank may appoint such
number of officers and other employees as it may consider
necessary or desirable for the efficient performance of its
functions and may determine the terms and conditions of their
appointment and services.
14. Section 29 of the Act empowers the Central Government to
frame rules for carrying out the provisions of the Act. Section 30 is
the power for framing regulations. Under Sub-section (1) of
Section 30, the Board of Directors of Regional Rural Bank would
be authorized to frame regulations after consultation with the
sponsor bank and the National Bank and with the previous
sanction of the Central Government for the purpose of giving
effect to the provisions of the Act.
15. In exercise of powers under Section 30 of the Act of 1976,
the bank has framed the Rajasthan Marudhara Gramin Bank
(Officers and Employees) Service Regulations, 2010 (hereinafter
(60 of 70) [SAW-561/2020]
to be referred to as 'the said Regulations'). Regulation 2 contains
definitions. We are concerned with the definitions of terms
'emoluments', 'pay', 'salary', 'employee' and 'officer' which are
defined as under:
"(i) "Emoluments" means the aggregate of salary and allowance, if any;
(j) "Employee" means an employee of the Bank as classified under clause (b) and (c) of sub-regulation (1) of regulation 3, and includes such employee whose services are lent to other organizations under regulation 75;
(l) "Officer" means an officer of the Bank as classified under Clause (a) of sub-regulation (1) of regulation 3;
(m) "Pay" means basic pay drawn per month by the officer or employee in a pay-scale including stagnation increments and any part of the emoluments which may specifically be classified as pay under these regulations.
(o) "Salary" means aggregate of pay and dearness allowance."
16. Chapter-II of the regulations pertains to classification of
officers and employees, appointment, probation and termination
of service. Regulation 3 contained in Chapter-II contains
classification of officers and employees. The officers are classified
in Clause (a) of Regulation 3 and the employees are divided in two
classes of group (b) and group (c) employees as per clause (b)
and (c) of Regulation 3.
17. Chapter-VII of the Regulations contains miscellaneous
provisions. Regulation 72 contained in the said chapter, being at
the center of controversy, may be reproduced in entirety:
"72. Gratuity - (1) An officer or employee shall be eligible for payment of gratuity either as per the provisions of the Payment of Gratuity Act, 1972 (39 of 1972) or as per sub-regulation (2), whichever is higher.
(2) Every officer or employee shall be eligible for gratuity on,-
(a) retirement,
(61 of 70) [SAW-561/2020]
(b) death,
(c) disablement rendering him unfit for further service as certified by a medical officer approved by the Bank, or
(d) resignation after completing 10 years of continuous service,
(e) termination of service in any other way except by way of punishment after completion of 10 years of service;
Provided that in respect of an employee there shall be no forfeiture of gratuity for dismissal on account of misconduct except in cases where such misconduct causes financial loss to the bank and in that case to that extent only.
(3) The amount of gratuity payable to an officer or employee shall be one months pay for every completed year of service or part thereof in excess of six months subject to a maximum of 15 month's pay: Provided further that in respect of an officer the gratuity is payable based on the last pay drawn: Provided also that in respect of an employee pay for the purposes of calculation of the gratuity shall be the average of the basic pay (100%), dearness allowance and special allowance and officiating allowance payable during the 12 months preceding death, disability, retirement, resignation or termination of service, as the case may be."
18. An identical issue arose before the learned Single Judge of
the Madhya Pradesh High Court in the case of All India Gramin
Bank Pensioners Organization Unit Rewa Versus
Madhyanchal Gramin Bank and another. By decision dated
06.09.2018, the learned Single Judge held that the officers of the
Gramin Bank would receive gratuity by including the dearness
allowance for the purpose of determining last pay drawn. The
learned Single Judge referred to the definition of terms 'pay',
'emoluments' and 'salary' contained in the said Regulations and
came to the conclusion that the dearness allowance is specifically
classified and must form part of pay otherwise the expression
would lead to absurdity which the Court would avoid. The decision
of the learned Single Judge was challenged before the Division
Bench. The appeal of the bank was dismissed by the judgment
(62 of 70) [SAW-561/2020]
dated 26.02.2019. We may record that the matter was carried out
further in appeal before the Supreme Court and the SLP was
dismissed on 07.05.2019.
19. In the case of Chinmoy Majumder and others Versus
Paschim Banga Gramin Bank and others (W.P 19538(W) of
2018), the learned Single Judge of the Calcutta High Court in
judgment dated 05.07.2019 followed the decision of Madhya
Pradesh High Court in the case of Madhyanchal Gramin Bank
(supra). However, subsequently the Division Bench of Calcutta
High Court in an appeal filed by the bank, reversed the judgment
of the learned Single Judge by judgment dated 04.02.2021. It was
held that for the purpose of the Regulation 72, there is a clear
distinction between officer and employee when it comes to
calculation of gratuity. It was held that the fact that Act of 1972
has over-riding effect, is of no relevance.
20. In the case of Chattisgarh Rajya Gramin Bank Versus
Meghraj Pathak and others, the learned Single Judge of
Chattisgarh High Court in a judgment rendered on 31.08.2020 had
ruled in favour of the officers. It was observed that since the
dispute involved has already been thrashed out before the
Controlling Authority, who had deliberately discussed the
contentions of both the sides and has given an order which is
affirmed by the Appellate Authority, the scope of interference in
the judicial review was limited. This decision was carried out in
appeal by the bank before the Division Bench. The Division Bench
by judgment dated 28.01.2021 reversed the judgment of the
learned Single Judge. This was on the basis of interpretation
adopted by the Division Bench of various terms defined in the
Regulations and the provisions contained in Regulation 72.
(63 of 70) [SAW-561/2020]
21. Learned Single Judge of Gauhati High Court in the case of
Assam Gramin Vikash Bank and another Versus The Union
of India and others has held the issue in favour of the
employee. The decision was also confirmed by the Division Bench.
22. To complete the narration, we may record that the learned
Single Judge of Bombay High Court in the case of Vidarbha
Konkan Gramin Bank Versus The Appellate Authority has
held that for the purpose of computing gratuity under the
Regulations for an officer only pay would be made the basis
without including the dearness allowance.
23. It can thus be seen that there is a clear divide between the
judicial opinions across the country. We would have due regard to
the different view points, analysis and interpretations adopted by
different Courts in the process of taking our own view in the
matter. A brief comparison of the computation provisions under
the Act of 1972 and the regulations would show that under the Act
of 1972, the gratuity is payable at the rate of 15 days of wages for
every completed year of service or part thereof in excess of six
months. This however comes with the ceiling, as may be provided
by the Central Government from time to time, which at the
relevant time was Rs.10 lacs. As against this, in terms of
Regulation 72(3), the gratuity would be payable at the rate of one
month pay for every completed year of service or part thereof in
excess of six months. This would be subject to maximum of 15
months' pay. As per the proviso, for every completed year of
service beyond 30 years, an additional amount at the rate of one
half of month's pay would be paid. Significantly, there is no upper
limit of gratuity that my be paid under Regulation 72.
(64 of 70) [SAW-561/2020]
24. The fact that despite framing of the said Regulations by the
Bank, if the employee tends to receive higher gratuity under the
Act of 1972, the same must be paid is beyond dispute. As noted,
as per Sub-section (5) of Section 4 of the Act of 1972, nothing in
the said Section would effect the right of an employee to receive
better terms of gratuity under any award or agreement or contract
with the employer. Section 14 of the Act as noted gives overriding
effect to the Act over other enactments. Even Regulation 72(1)
provids that an officer or employee shall be eligible for payment of
gratuity either as per the provisions of the Act of 1972 or as per
Sub-regulation (2) whichever is higher. Thus, it is beyond doubt
that an employee must receive gratuity whichever is more
beneficial either under the Act of 1972 or under the Regulations
framed by the bank. However, this is not the same thing as to
suggest that an employee can choose computation of gratuity
under one statute and seek benefits of other provisions under
another statute. As we have noticed, the scheme of gratuity
under the Act of 1972 and under the regulations framed by the
bank are different. For example, the Act of 1972 prescribes the
ceiling beyond which the gratuity would not be paid irrespective of
the computation. There is no such ceiling prescribed under the
regulations. However, the regulations have other inherent
limitations in computation of gratuity such as the gratuity
computation would not exceed 15 months' salary upto 30 years of
service, after which an additional benefit of half month's salary
would be added to the payable gratuity. The employee, therefore,
can claim gratuity either under the Act of 1972 or under the
regulations framed by the bank, but cannot claim the benefit
under both the statutes. Though, reference to no authorities is
(65 of 70) [SAW-561/2020]
needed for this purpose, as correctly pointed out by the counsel
for the bank, this has been held by the Supreme Court in clear
terms in the case of Beed District Central Cooperative Bank
Ltd. vs. State of Maharashtra [(2006) 8 SCC 514].
25. This discussion was necessary because one of the main
arguments of the counsel for the officers is that the term 'wages'
as defined under the Act of 1972 should be applied while
computing the gratuity payable to the employees concerned. The
definition of term "wages" under this Act includes dearness
allowance. If the employees chose to receive gratuity under the
Act of 1972 being more beneficial, we would have no hesitation in
accepting this contention. However, when it comes to payment of
gratuity, their desire is that the ceiling as has been prescribed by
the Central Government should not be applied and for such
purpose they would resort to the regulations framed by the bank
and in particular regulation 72 in which as noted there is no ceiling
prescribed for payment of gratuity. In our view, this would be
wholly impermissible. An employee can either receive gratuity as
calculated under the Act of 1972 and in which case he must
submit to the maximum payment of Rs.10 lacs or can claim the
benefit under the regulations and in which case the computation
shall have to be made as provided therein.
26. Despite this conclusion, if under the said Regulations, the
officers are correct in contending that the dearness allowance
must be included for the purpose of computation of gratuity, they
may still succeed. We may, therefore, come to the interpretation
of regulation 72 with the aid of different definitions noted above.
27. Sub-regulation (2) of Regulation 72 provides that every
officer or employee shall be eligible for gratuity on retirement,
(66 of 70) [SAW-561/2020]
death, disablement or resignation after completion of 10 years of
continuous service or termination of service in any other way
except by way of punishment but after completion of 10 years of
service. Sub-regulation (3) is of considerable importance and
provides that the amount of gratuity payable to an officer or an
employee shall be one month's pay for every completed year of
service or part thereof in excess of six months subject to a
maximum 15 months' pay. First proviso to Sub-regulation (3)
provides that where an officer or an employee has completed
more than 30 years of service, he would be eligible to gratuity for
an additional amount at the rate of half of a month's pay for each
completed year of service beyond 30 years. Further proviso is of
great importance and provides that in respect of an officer the
gratuity is payable based on the last pay drawn. In the third
proviso to the said regulation, it is provided that in respect of an
employee pay for the purpose of calculation of gratuity would be
the average basic pay, dearness allowance and special allowance
and officiating allowance payable during the 12 months preceding
death, disability, retirement, resignation or termination of service.
28. The regulation 72, thus, at every stage makes a clear
distinction between an officer and an employee for computation of
gratuity. Sub-regulation (3) makes entirely different provisions for
both classes of persons. When it comes to officers the gratuity is
payable on the basis of last pay drawn. In comparison in case of
an employee, the gratuity would be calculated on the basis of
average basic pay, dearness allowance, special allowance and
officiating allowance payable during 12 months preceding death,
disablement, retirement etc.
(67 of 70) [SAW-561/2020]
29. With this distinction in mind, we may refer to the definitions
of the relevant terms. As noted, the term 'employee' is defined in
regulation 2(j) as to mean an employee of the Bank as classified
under Clause (b) and (c) of regulation 3(1). The term 'officer' has
been defined in regulation 2(l) as to mean an officer of bank as
classified under Clause (a) of sub-regulation (1) of regulation 3.
Thus, the regulations also make a clear distinction between the
officers and employees.
30. The term 'pay' is defined as the basic pay drawn per month
by officer or employee in the pay scale including stagnation
increments and any part of the emoluments which may specifically
be classified as pay under the regulations. The term 'salary'
means aggregate of pay and dearness allowance. The term
'emoluments' means the aggregate of salary and allowances.
These terms, thus, are specifically defined and carry different
meanings. The term 'pay' is different from salary and dearness
allowance is excluded for the purpose of the meaning of the term
'pay'. This is clear from the very definition of term 'pay' which
does not refer to dearness allowance and becomes further clear
from the fact that the term 'salary' is defined as to mean
aggregate of pay and dearness allowance.
31. The further proviso to sub-regulation (3) of regulation 72
when refers to the computation of gratuity for an officer to be
based on last pay drawn, it necessarily excludes the dearness
component. This is clear from the interpretation and interplay of
the terms 'pay', 'salary' and 'emoluments' noted above and it is
further clear when we compare the computation provision for
gratuity payable to an employee as contained in the third proviso
to the said sub-regulation. As noted, as per this proviso when it
(68 of 70) [SAW-561/2020]
comes to an employee (in contrast to an officer) the gratuity
would be calculated on the basis of average basic pay including
dearness allowance and special allowance and officiating allowance
payable during 12 months preceding death, disability, retirement,
resignation or termination of service. These regulations leave no
manner of doubt that when it comes to computation of gratuity
payable to an officer of the bank, the dearness allowance would
not form part of the pay. Any other view would be doing violance
to the plain language used in the statute. With respect, we are
therefore unable to accept the view point expressed by the
Madhya Pradesh High Court. Though, the decisions of the High
Court were carried in appeal before the Supreme Court, mere
dismissal of the SLP would not form a precedent which would bind
the other High Courts.
32. Before closing, we may record that the learned Single Judge
in the impugned judgment had referred to a communication dated
12.08.2016 from Baroda Rajasthan Kshetriya Gramin Bank. It
appears that the copy of the said communication was placed
before the Court by the respondents. Contents of the
communication are reproduced in the judgment which states that
as per the clarification issued by the NABARD the bank had
decided to include the dearness allowance component for the
purpose of computation of gratuity payable to officers also. The
learned Single Judge was of the opinion that the said bank being
the other Gramin Bank operating in the State, the said clarification
had considerable relevance and the petitioner-Bank could not have
discriminated the respondents for the purpose of payment of
gratuity.
(69 of 70) [SAW-561/2020]
33. In our opinion, this aspect has many pitfalls. To begin with,
this communication was placed before the learned Single without
full fledged pleadings and attendant documents. The original
clarification allegedly issued by the NABARD does not seem to
have been placed on record. Under what circumstances the
Baroda Rajasthan Kshetriya Gramin Bank had taken a decision to
include dearness allowance is not clear. Further, the counsel for
the appellant-bank has today placed before us a communication
dated 10.04.2018 from the NABARD to the Baroda U.P. Gramin
Bank in which the stand taken by the NABARD is entirely different.
It is stated that the decision of the Baroda U.P. Gramin Bank to
include dearness allowance for the purpose of calculation of
gratuity for the officers is not in order and against their own
service Regulations of 2010. A copy of this communication is
taken on record. The communication relied upon by the learned
Single Judge was an internal communication of the Bank and did
not contain any clarification from NABARD. On the contrary, as
noted, the stand of the NABARD which is emerging from the above
noted communication dated 10.04.2018 is totally different. We
are not basing our conclusions on any of these documents. We
are conscious that even this communication dated 10.04.2018 and
documents issued by the NABARD have not been fully examined.
We have referred to this communication only for the purpose of
indicating that our conclusions would be based on the rules,
regulations and statutes applicable and not on the basis of the
stand taken by the Baroda Gramin Bank. There Isi yet another
aspect of the matter. We have referred to the provisions of the Act
concerning constitution of the Board of Directors of a gramin bank.
Board of directors would include nominees of NABARD, sponsor
(70 of 70) [SAW-561/2020]
bank and the government of India. Unless the Board of Directors
of the present bank had taken a decision to include dearness
allowance component for computation of last pay drawn, the same
cannot be forced upon it, which in any case is opposed to the
Regulations framed by the bank.
34. Since we have held the central issue in favour of the Bank, it
is not necessary to go into the question of delay at the hands of
the officers in approaching the competent authority, which was
ignored without filing the applications for condonation. We may,
however, briefly observe that the Appellate Authority and the
learned Single Judge were correct in reversing the decision of the
Competent Authority in relation to its interpretation on additional
benefit payable to a retiring officer having more than 30 years of
service. Such benefit as per the correct interpretation of the
regulation would be additional amount calculated at the rate of
one half month's pay for every completed year of service beyond
30 years. This is quite besides the question whether the officers
without filing independent writ petitions challenging the order of
the Appellate Authority, could have agitated this issue before the
learned Single Judge by raising it in a reply.
35. In the result, all the appeals are allowed. Resultantly, the
judgment of the learned Single Judge and the orders passed by
the Controlling Authority as well as the Appellate Authority are set
aside. If the bank has deposited any amount before this court or
the Authorities under the Act of 1972 pursuant to the impugned
orders and judgment, the same shall be returned to the bank.
(RAMESHWAR VYAS),J (AKIL KURESHI),CJ 55to212-jayesh/-
Powered by TCPDF (www.tcpdf.org)
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!