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

D.Jagan Mohan vs The Regional Provident Fund ...
2025 Latest Caselaw 985 Tel

Citation : 2025 Latest Caselaw 985 Tel
Judgement Date : 9 January, 2025

Telangana High Court

D.Jagan Mohan vs The Regional Provident Fund ... on 9 January, 2025

Author: Nagesh Bheemapaka
Bench: Nagesh Bheemapaka
         HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA

      WRIT PETITION Nos.39441, 39442, 39464, 39663,
           40062, 39416, 39425, 39436 & 39438

COMMON ORDER:

The issue and the grievance in all these writ

petitions being identical they are considered together by

this common order.

2. Petitioners are aggrieved by the action of the

respondent authorities in not paying the higher pension

on par with similarly situated persons, in terms of the

judgment of the Hon'ble Supreme Court in R.C. Gupta v.

Regional Provident Fund Commissioner 1.

3. Heard Sri Sadu Rajeshwar Reddy, learned counsel

for the petitioners, Sri P. Madhusudan Reddy, learned

counsel appearing for respondent No.2- Provident Fund

Association, and Mr. N.Chandra Sekhar, learned

Standing Counsel for respondent No.3-RTC. Perused the

record.

(2018) 14 SCC 809

4. It is represented by learned counsel that the

subject matter in these writ petitions is squarely covered

by the orders dated 09.07.2024 passed by this Court in

W.P.No.29281 of 2019 and, therefore, same orders may

be passed in these writ petitions also.

5. A perusal of the order dated 09.07.2024 in

W.P.No.2928 of 2019 would show that this Court

disposed of the writ petition in the light of the judgment

rendered by the Hon'ble Supreme Court in R.C.Gupta

(Supra), by directing as follows:

"Fifty-four petitions have been filed by the employees themselves or on their behalf under Article 32 of the Constitution of India seeking invalidation of the notification dated 22nd August 2014. The writ petitioners are members of both exempted and unexempted establishments. We shall address these writ petitions as well in this judgment, as they involve the same questions of law. We find that notices are yet to be issued in W.P.(C) No.1356 of 2021, W.P. (C) No.1379 of 2021, W.P. (C) No.767 of 2021 and W.P. (C) No.477 of 2021 but these petitions also involve the same questions of law and the main respondents have participated in addressing us on these points. As such, these writ petitions shall also be dealt with in this judgment. We have also heard the intervenors, most of whom support the employees. In addition, there are contempt petitions (Contempt petition (C) Nos.1917-1918 of 2018 and Contempt Petition (C) No.619-620 of 2019) in which implementation of a judgment of this Court in the case of R.C.Gupta and others vs. Regional Provident Fund Commissioner, Employees Provident Fund Organisation and other [(2018) 14 SCC 809] delivered on 4th October 2016 has been asked for. This judgment dealt with the question of entitlement of members of the pension scheme, whose pensionable salary exceeded Rs.6500/- per month to exercise option in terms of proviso to paragraph 11 (3) of the scheme. In this judgment, a Division bench of this Court repelled the contention of the provident fund authorities that the said proviso contemplated exercise of option within a specified time. The said proviso has been omitted by the amendment of 2014. Rs.650/- was the maximum pensionable salary prior to 1st September 2014.

We shall discuss this judgment in greater detail later."

6. Accordingly, in terms of the orders dated

09.07.2024 in W.P.No.29281 of 2019, and for reasons

alike these writ petitions are also disposed of. No costs.

Consequently, miscellaneous applications pending,

if any, in this Writ Petition, shall stand closed.

_____________________________ NAGESH BHEEMAPAKA, J Date:09.01.2025 hk

 
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