Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Himmat Singh Panwar vs Commissioner, (2025:Rj-Jd:10741-Db)
2025 Latest Caselaw 7835 Raj

Citation : 2025 Latest Caselaw 7835 Raj
Judgement Date : 24 February, 2025

Rajasthan High Court - Jodhpur

Himmat Singh Panwar vs Commissioner, (2025:Rj-Jd:10741-Db) on 24 February, 2025

Bench: Pushpendra Singh Bhati, Rekha Borana
[2025:RJ-JD:10741-DB]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                  D.B. Civil Writ Petition No. 15303/2022

Himmat Singh Panwar S/o Shri Radha Kishan, Aged About 64
Years, B/c Panwar, Resident Of Sector 21, Chopasani Housing
Board, Jodhpur, Rajasthan.
                                                                           ----Petitioner
                                       Versus
1.        Commissioner,          Kendriya        Vidhyalaya           Sangthan,        18,
          Institutional Area, Sahid Jeet Singh Marg, New Delhi -
          110001.
2.        Joint      Commissioner,              (Administration),              Kendriya
          Vidhyalaya Sangthan, Jaipur Region, Gandhi Path, Bajaj
          Nagar, Jaipur - 302006.
                                                                      ----Respondents


For Petitioner(s)            :     Mr. Hemant Shrimali with
                                   Mr. Himanshu Shrimali
For Respondent(s)            :     Mr. Muktesh Maheshwari with
                                   Mr. Gaurav Choudhary



       HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MS. JUSTICE REKHA BORANA

Order

24/02/2025

1. Learned counsel for the parties jointly submit that the

controversy involved in the present writ petition is no more

res-integra and it is covered by the decision rendered by the

Division Bench of this Hon'ble Court at Jaipur Bench in The Joint

Commissioner, Kendriya Vidhyalaya Sangathan & Anr. v.

Miss Vijay Laxmi Sharma [D.B. Civil Writ Petition

No.16677/2022] and other connected writ petitions on

27.07.2023. The relevant portion of the judgment reads as

under:-

[2025:RJ-JD:10741-DB] (2 of 4) [CW-15303/2022]

"8. At the very outset, we deem it ncessary to take

note of the dictum of the Hon'ble Apex Court as enunciated

in Shashi Kiran (supra). While dealing with the issue of

switch over by employees from the C.P.F Scheme to the

Pension-cum-G.P.F. Scheme, the Hon'ble Apex Court dealt

with three distinct types of eventualities. They are reiterated

herein-under;

"4. In these circumstances, Writ Petitions were filed in the High Court claiming diverse reliefs. These petitions, by order dated 21.05.2012 passed by the learned Single Judge of the High Court, were categorized into three categories. a. Employees who had exercised any option at all and thus by virtue of the deeming provisions contemplated in the notification dated 01.05.1987, were deemed to have "come over"

to GPF; but having continued to make contributions under the old CPF scheme were being treated to be under CPF. This batch was subsequently referred to as "R.N. Virmani batch of cases" in the decisions rendered by the High Court.

b. Employees who had not exercised the option by the cutoff date contemplated under the notification dated 01.05.1987 and were thus deemed to have come over" to GPF; however, such employees had exercised the option to remain under CPF scheme during first two extensions granted by the University between 01.10.1987 to 29.02.1988; and were now praying that they be allowed to be under GPF. This batch of cases was described to be "N.C. Bakshi batch of cases in the decisions rendered by the High Court.

c. Employees who had exercised positive option by 30.09.1987 i.e. by the original cutoff dated

[2025:RJ-JD:10741-DB] (3 of 4) [CW-15303/2022]

contemplated under notification dated 1.5.1987 and had chosen to remain under CPF Scheme; but were not demanding that they be given further option and were therefore praying for extension of the cut-off date to enable them to "come over" to GPF. This group of matters was referred to as "Shashi Kiran" batch of cases" in the decisions rendered by the High Court.

5. Thus, the employees in all three batches of cases desired to be under GPF rather than under CPF and were therefore praying for a chance to facilitate such switchover. The reason for such attempts was spelt out with clarity in one of the letters addressed."

9. While dealing with the aspect of switch over, in all the three distinct types of eventualities as noted above, the Hon'ble Apex Court held that the switch over from the C.P.F. Scheme to to the G.P.F. Scheme shall be permissible and the claims of the employees shall not be barred by the doctrine of delay and laches and/or limitation, in light of the fact that the schemes as put in operation, accrued for the welfare of the employees. In essence, the very choice to select a scheme stemmed and/or formed part of a beneficial piece of legislation, thereby permitting switch over between the two schemes. Therefore, as per the dictum as enunciated in Shashi Kiran (supra), it has been categorically held that switch over shall be permissible to the employees, in the following three eventualities i.e. (i) wherein the employees had not exercised any option at all; (ii) wherein the employees had not exercised their option by the cut-off date and (iii) wherein the employees had exercised the positive option by the cut-off date but were eventually demanding a change in connection therewith. The rationale for permitting switch over in the said eventualities, as enumerated above, was that the very choice to select a scheme accrued for the welfare of the employees."

[2025:RJ-JD:10741-DB] (4 of 4) [CW-15303/2022]

2. Upon such joint submission, the present writ petition is

allowed in light of the decision rendered in The Joint

Commissioner, Kendriya Vidhyalaya Sangathan's case (supra). All

pending applications stand disposed of.

(REKHA BORANA),J (DR.PUSHPENDRA SINGH BHATI),J

24-nirmala/-

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