Citation : 2026 Latest Caselaw 5503 Raj
Judgement Date : 9 April, 2026
[2026:RJ-JD:16469-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Writ Petition No. 7688/2026
Inder Dev Arya S/o Shri Panna Lal Piyush, Aged About 81 Years,
B/c Arya R/o 243/17 Ashok Nagar Udaipur Raj
----Petitioner
Versus
1. Kendriya Vidhyalaya Sangathan (Kvs), 18-Institutional
Area, Shaheed Jeet Singh Marg, New Delhi-110602,
Through Its Commissioner.
2. Joint Commissioner, Kendriya Vidhyalaya Sangathan Kvs,
18-Institutional Area, Shaheed Jeet Singh Marg, New
Delhi-110602.
3. Assistant Commissioner, Kendriya Vidhyalaya Sangathan
Kvs, Regional Office, 92 Gandhi Nagar Marg, Bajaj Nagar,
Jaipur-302015 Raj.
4. Principal, Kendriya Vidhyalaya No.1, Pratap Nagar,
Udaipur Raj..
----Respondents
For Petitioner(s) : Ms. Anita Gehlot for
Ms. Deepika Soni
For Respondent(s) : Mr. Muktesh Maheshwari
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
HON'BLE MR. JUSTICE SANDEEP SHAH Order
09/04/2026
1. Learned counsel for both the parties submit that the
controversy pertaining to the policy with regard to those of the
employees at the relevant time, who did not opt for GPFS or opted
to remain in CPFS and if they did not make any option, they would
automatically deem to be opting GPFS, has been settled by the
Hon'ble Apex Court in the judgment of University of Delhi vs.
Shashi Kiran & Ors. reported in (2022) SCC Online SC 594. The
relevant part of Shashi Kiran (supra) judgment reads as
follows-
"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.
(Uploaded on 10/04/2026 at 02:07:56 PM)
[2026:RJ-JD:16469-DB] (2 of 4) [CW-7688/2026]
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 coutoff date contemplated under notification dated 1.5.1987 and had chosen to remain under CPF Scheme; but were now 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."
2. Thus, broadly the issue seems to be governed by the
judgment passed in Shashi Kiran (supra). While number of
cases were being decided in light of Shashi Kiran (supra),
learned counsel submits that currently in the matter of Kendriya
Vidhyalaya Sangathan vs. Malathy Pisharasyar N.S & Ors. in
SLP (Civil) Diary No.42885/20225 the Hon'ble Apex Court while
keeping into consideration Shashi Kiran (supra) and KVS &
Ors. vs. Jaspal Kaur (2007 (6) SCC 13), has passed an interim
order staying the operation of the impugned order. The order of
the Hon'ble Apex Court reads as under:-
"1. Delay condoned.
2. These are five matters where the Kendriya Vidyalaya Sangathan (for short 'KVS') is the petitioner. Diary No.42885/2025 (KVS vs. Malathy Pisharasyar N.S.& Ors.), Diary No.43413/2025 (KVS vs. N.Alima Beevi & Ors.) & Diary No.43439/2025 (KVS vs. M.R.Indira & Ors.) are from Kerala. In all three matters, the High Court has allowed the review, recalled its earlier judgment and set down the matters for hearing.
3. Diary Nos.36684/2025 (KVS & Ors. vs. Usha Bakshi) and Diary No.23876/2025 (KVS & Anr. vs. Hari Om Verma) are from Rajasthan. In the said matters final relief have been given to the respondents applying the judgment of this Court in the University of Delhi vs. Shashi Kiran (2022 SCC OnLine SC 593).
(Uploaded on 10/04/2026 at 02:07:56 PM)
[2026:RJ-JD:16469-DB] (3 of 4) [CW-7688/2026]
4. The issue involved in these matters is when employees have exercised option to come under the Contributory Provident Fund Scheme(CPFS) whether they can seek to resile from the option and avail coverage under General Provident Fund Scheme (GPFS).
5. According to Mr. Shubhranshu Padhi, learned counsel for the KVS, such a course is not permissible and according to Mr.Padhi, Shashi Kiran (supra) does not lay down such an absolute proposition of law. Mr. Padhi, submits that in Shashi Kiran (supra) benefit was extended to 75 persons who were left in the said batch of matters, who had exercised option for CPFS and direction was given to the authorities to offer them an option in such a manner as the authority deems appropriate. Mr. Padhi submits that such a course of action was adopted because in the said batch only 75 persons were left out.
6. Mr. Padhi submits that as far as the Kerala matters are concerned, the main judgment which is since been recalled, followed the judgment of this Court in KVS & Ors. vs. Jaspal Kaur (2007 (6) SCC
13) and refused benefit to parties to come under the GPFS once they had opted for CPFS. Special Leave petitions have also been dismissed by this Court and in one case the matter was withdrawn.
7. As far as the Rajasthan matters are concerned, benefits have been extended by the High Court and the employees have been permitted to come back to the GPFS. Mr. U.N.Singh, learned counsel for the KVS challenges the said direction also.
8. Mr. Nikhil Kumar, learned counsel for the sole respondent in Diary No.36684/2025 appears on caveat and submits that the issue is concluded by the direction of this Court in Shasi Kiran (supra) in favour of the respondents.
9. We are of opinion that the issue requires consideration as to whether employees of the KVS who have exercised option to be covered under the CPFS can be allowed to come back to the GPFS and as to whether Shashi Kiran (supra) in fact permits such a course of action.
10. We need to also consider the holding of this Court in Jaspal Kaur (supra).
11. Issue notice to the respondents, returnable on 10.03.2026. 12.
Mr. Nikhil Kumar, learned counsel for the sole respondent in Diary No.36684/2025 accepts notice on behalf of the sole respondent. Hence, formal service of notice is dispensed with on the said respondent.
13. In the meantime, there shall be stay on the operation of the impugned judgment and order(s) in all these matters.
14. List the matters on 10.03.2026."
3. Learned counsel for the parties submit that the issue has
been threadbare argued before this Court number of times in
various matters and until Shashi Kiran (supra) was holding the
field, the same was being followed. But after the same has been
stayed by the Hon'ble Apex Court, the finality on the issue shall
depend upon the outcome of the judgment of Kendriya
Vidhyalaya Sangathan (supra), which has been quoted above.
4. This Court on such limited submissions and on finding that
the issue had been discussed threadbare and had attained finality
(Uploaded on 10/04/2026 at 02:07:56 PM)
[2026:RJ-JD:16469-DB] (4 of 4) [CW-7688/2026]
from the Hon'ble Apex Court in the matter of Shashi Kiran
(supra), but has been reopened by the Hon'ble Apex Court in
light of the consideration of Shashi Kiran viz-a-viz Jaspal Kaur
(supra). In the fitness of the circumstances, such adjudication
shall govern the present controversy as well.
5. Thus, the present petition is disposed of while directing that
the broader proposition of CPFS and option for GPFS, which has
been settled at present by keeping Shashi Kiran (supra) into
consideration, has been stayed in Kendriya Vidhyalaya
Sangathan (supra) by the Hon'ble Apex Court, the outcome of
same shall govern the present petition and the respondents shall
be bound to abide by the same proposition of law to be as after
the adjudication of the Hon'ble Apex Court in Kendriya
Vidhyalaya Sangathan (supra).
6. It is made clear that though the questions framed in Shashi
Kiran (supra) and the consideration being made in Kendriya
Vidhyalaya Sangathan (supra) are itself elaborate and
contemplate for all prospects of the issue involved, however, in
case after adjudication of the Hon'ble Apex Court, any issue other
than the issue being finally adjudicated there remains, the parties
shall be having liberty to seek revival of the petition on the
perspective, which may be separate it to the adjudication made by
the Hon'ble Apex Court.
(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J
4-nirmala-nishantk/-
(Uploaded on 10/04/2026 at 02:07:56 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!