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

Rajasthan Marudhara Gramin Bank vs The Appellate Authority Under ...
2022 Latest Caselaw 157 Raj

Citation : 2022 Latest Caselaw 157 Raj
Judgement Date : 5 January, 2022

Rajasthan High Court - Jodhpur
Rajasthan Marudhara Gramin Bank vs The Appellate Authority Under ... on 5 January, 2022
Bench: Akil Kureshi

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)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter