Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Uttarakhand & Others ...... ... vs Balraj Singh Negi
2024 Latest Caselaw 678 UK

Citation : 2024 Latest Caselaw 678 UK
Judgement Date : 10 April, 2024

Uttarakhand High Court

State Of Uttarakhand & Others ...... ... vs Balraj Singh Negi on 10 April, 2024

                                      Reserved Judgment

   IN THE HIGH COURT OF UTTARAKHAND
               AT NAINITAL

          HON'BLE THE CHIEF JUSTICE MS. RITU BAHRI
                              AND
             HON'BLE MR. JUSTICE RAKESH THAPLIYAL


                Reserved on : 19.03.2024
                Delivered on : 10.04.2024

                SPECIAL APPEAL NO. 940 OF 2018


State of Uttarakhand & others         ......         Appellants

Versus

Balraj Singh Negi                     ......       Respondent

                            WITH


                SPECIAL APPEAL NO. 947 OF 2018


State of Uttarakhand & others         ......         Appellants

Versus

Smt. Manorama Semwal                  ......       Respondent

                            WITH


                SPECIAL APPEAL NO. 951 OF 2019


State of Uttarakhand & another        ......         Appellants

Versus

Lata Tiwari                           ......       Respondent

                            WITH


                SPECIAL APPEAL NO. 966 OF 2019


State of Uttarakhand & another        ......         Appellants

Versus

Pankaj Sanwal                         ......       Respondent
                            WITH
                              2



                SPECIAL APPEAL NO. 967 OF 2019


State of Uttarakhand & another      ......           Appellants

Versus

Harvendra Singh                     ......       Respondent
                             WITH


                SPECIAL APPEAL NO. 969 OF 2019


State of Uttarakhand & another      ......           Appellants

Versus

Pratap Singh Mer                    ......       Respondent
                             WITH


                SPECIAL APPEAL NO. 970 OF 2019


State of Uttarakhand & another      ......           Appellants

Versus

Prithvi Pal Singh Adhikari          ......       Respondent
                             WITH
                SPECIAL APPEAL NO. 982 OF 2019


State of Uttarakhand & another      ......           Appellants

Versus

Smt. Deepa Pandey                   ......       Respondent
                             WITH


               SPECIAL APPEAL NO. 1035 OF 2019


State of Uttarakhand & another      ......           Appellants

Versus

Girish Chandra Durgapal             ......       Respondent
                             WITH


               SPECIAL APPEAL NO. 1041 OF 2019


State of Uttarakhand & another      ......           Appellants

Versus

Ramesh Chandra Chamoli              ......       Respondent
                             WITH
                            3



               SPECIAL APPEAL NO. 1043 OF 2019


State of Uttarakhand & another      ......       Appellants

Versus

Om Prakash Nautiyal                 ......       Respondent
                           WITH


               SPECIAL APPEAL NO. 1044 OF 2019


State of Uttarakhand & another      ......       Appellants

Versus

Maya Nainwal                        ......       Respondent
                           WITH


               SPECIAL APPEAL NO. 1045 OF 2019


State of Uttarakhand & another      ......       Appellants

Versus

Santosh Thapliyal                   ......       Respondent
                           WITH
               SPECIAL APPEAL NO. 1046 OF 2019


State of Uttarakhand & another      ......       Appellants

Versus

Om Prakash Arya                     ......       Respondent
                           WITH


               SPECIAL APPEAL NO. 1047 OF 2019


State of Uttarakhand & another      ......       Appellants

Versus

Bhuwneshwar Prasad Semwal           ......       Respondent
                           WITH


               SPECIAL APPEAL NO. 1048 OF 2019


State of Uttarakhand & another      ......       Appellants

Versus

Pankaj Negi                         ......       Respondent
                           WITH
                             4



               SPECIAL APPEAL NO. 1049 OF 2019


State of Uttarakhand & another      ......          Appellants

Versus

Shankar Dutt Dimri                  ......          Respondent
                            WITH


               SPECIAL APPEAL NO. 1050 OF 2019


State of Uttarakhand & another      ......          Appellants

Versus

Bhuvneshwar                         ......          Respondent
                            WITH


               SPECIAL APPEAL NO. 1051 OF 2019


State of Uttarakhand & another      ......          Appellants

Versus

Vijay Singh Kunjwal                 ......          Respondent
                            WITH
                SPECIAL APPEAL NO. 10 OF 2020


State of Uttarakhand & another      ......          Appellants

Versus

Shailendra Ballabh Malasi           ......          Respondent
                            WITH


                SPECIAL APPEAL NO. 12 OF 2020


State of Uttarakhand & another      ......          Appellants

Versus

Rajesh Singh                        ......          Respondent
                            WITH


                SPECIAL APPEAL NO. 16 OF 2020


State of Uttarakhand & another      ......          Appellants

Versus

Kalyan Singh Dasila                 ......          Respondent
                            WITH
                              5



                  SPECIAL APPEAL NO. 17 OF 2020


State of Uttarakhand & another        ......          Appellants

Versus

Laxmikant                             ......          Respondent
                             WITH


                  SPECIAL APPEAL NO. 18 OF 2020


State of Uttarakhand & another        ......          Appellants

Versus

Madan Lal Nautiyal                    ......          Respondent
                             WITH


                  SPECIAL APPEAL NO. 20 OF 2020


State of Uttarakhand & another        ......          Appellants

Versus

Harish Chandra Joshi & another        ......          Respondents
                             WITH
                  SPECIAL APPEAL NO. 21 OF 2020


State of Uttarakhand & another        ......          Appellants

Versus

Ravindra Prasad                       ......          Respondent
                             WITH


                  SPECIAL APPEAL NO. 22 OF 2020


State of Uttarakhand & another        ......          Appellants

Versus

Durga Uniyal                          ......          Respondent
                             WITH


                  SPECIAL APPEAL NO. 23 OF 2020


State of Uttarakhand & another        ......          Appellants

Versus

Rakesh Chandra                        ......          Respondent
                             WITH
                            6



               SPECIAL APPEAL NO. 24 OF 2020


State of Uttarakhand & another     ......          Appellants

Versus

Munni Upadhayaya                   ......          Respondent
                           WITH


               SPECIAL APPEAL NO. 25 OF 2020


State of Uttarakhand & another     ......          Appellants

Versus

Khagendra Chandra Joshi            ......          Respondent
                           WITH


               SPECIAL APPEAL NO. 26 OF 2020


State of Uttarakhand & another     ......          Appellants

Versus

Prakash Chandra Chauhan            ......          Respondents
                           WITH
               SPECIAL APPEAL NO. 27 OF 2020


State of Uttarakhand & another     ......          Appellants

Versus

Anod Kumar                         ......          Respondent
                           WITH


               SPECIAL APPEAL NO. 28 OF 2020


State of Uttarakhand & another     ......          Appellants

Versus

Prem Ballabh                       ......          Respondent
                           WITH


               SPECIAL APPEAL NO. 30 OF 2020


State of Uttarakhand & another     ......          Appellants

Versus

Smt. Nandi Bahuguna                ......          Respondent
                           WITH
                             7



                 SPECIAL APPEAL NO. 240 OF 2021


State of Uttarakhand & another       ......           Appellants

Versus

Arun Kumar Panwar                    ......       Respondent
                            WITH


                 SPECIAL APPEAL NO. 241 OF 2021


State of Uttarakhand & another       ......           Appellants

Versus

Kailash Chandra Chandola             ......       Respondent
                            WITH


                 SPECIAL APPEAL NO. 264 OF 2021


State of Uttarakhand & another       ......           Appellants

Versus

R.P. Pandey                          ......       Respondent
                            WITH


                 SPECIAL APPEAL NO. 265 OF 2021


State of Uttarakhand & another       ......           Appellants

Versus

Sanjeev Kapoor                       ......       Respondent
                            WITH


                 SPECIAL APPEAL NO. 268 OF 2021


State of Uttarakhand & another       ......           Appellants

Versus

Mahesh Chandra                       ......       Respondent
                            WITH


                 SPECIAL APPEAL NO. 269 OF 2021


State of Uttarakhand & another       ......           Appellants

Versus

Pramod Chandra Naithani              ......       Respondent
                            WITH
                                  8



                  SPECIAL APPEAL NO. 281 OF 2021


State of Uttarakhand & another             ......          Appellants

Versus

C.S. Joshi                                 ......         Respondent
                                 WITH


                  SPECIAL APPEAL NO. 284 OF 2021


State of Uttarakhand & another             ......          Appellants

Versus

Chandra Dutt Ghildiyal                     ......         Respondent
                                 WITH


                  SPECIAL APPEAL NO. 285 OF 2021


State of Uttarakhand & another             ......          Appellants

Versus

Naveen Chandra Pandey                      ......         Respondent
                                 WITH


                  SPECIAL APPEAL NO. 287 OF 2021


State of Uttarakhand & another             ......          Appellants

Versus

Smt. Asha Dhapola                          ......         Respondent


 Presence:-


Mr. P.C. Bisht, learned Additional Chief Standing Counsel for the
State of Uttarakhand / appellants.


Mr. M.C. Pant, learned counsel for respondent Balraj Singh Negi in
leading SPA No. 940 of 2018, and for other respondents in
connected special appeals.


Mr. S.S. Yadav, learned counsel for the respondents in SPA Nos. 240
of 2021, 241 of 2021, 264 of 2021, 265 of 2021, 268 of 2021, 269
of 2021, 281 of 2021, 284 of 2021, 285 of 2021 and 287 of 2021.



The Court made the following:
                                 9




JUDGMENT:

(per Hon'ble the Chief Justice Ms. Ritu Bahri)

The State has come up in this bunch of

appeals against the judgment dated 05.07.2018, passed

by learned Single Judge, in Writ Petition (S/S) No. 2684

of 2015, Balraj Singh Negi Vs State of Uttarakhand and

others, whereby the writ petition filed by the

respondent-writ petitioner Balraj Singh Negi was

allowed.

2) Before further discussion it is pertinent to

mention here that various co-ordinate Benches of this

Court have disposed of majority of writ petitions in terms

of judgment dated 05.07.2018, rendered in the case of

Balraj Singh Negi, as enumerated hereinabove, feeling

aggrieved, the State has preferred these special appeals.

3) Since common question of law and facts are

involved in this bunch of appeals, therefore, they are

being decided by this common judgment for the sake of

brevity and convenience.

4) Appellants are the respondents in the writ

petitions. The writ petitioners are persons, who were

working in various Industrial Training Institutes

established under the State. Originally, they were

working as Prashikshan Mitras. Subsequently, it is their

case that they have been confirmed / appointed by

regular selection. The issue, which is raised in the writ

petitions, appears to be that they are denied

continuation of service from the date they got

appointment as Prashikshan Mitras till regularization of

their services / appointment by regular selection.

Feeling aggrieved, they filed separate writ petitions,

which have led to the present bunch of appeals before

this Court. Special Appeal No. 940 of 2018 shall be

treated as a leading case for the sake of brevity.

5) Brief facts of the case are that respondent-writ

petitioner Balraj Singh Negi was appointed as

Prashikshan Mitra vide order dated 07.03.2002 on the

basis of his qualification against the post of Instructor.

Subsequently, an advertisement was issued by the

appellants on 21.02.2010 for filling up the post of

Instructor, I.T.I. Motor Mechanic. After participating in

the selection process, the respondent-writ petitioner was

found suitable and got appointed on said post, on

17.12.2010. The similarly situated persons, who were

appointed as Prashikshan Mitras were regularized in the

year 2013-2014. Respondent-writ petitioner, though

was selected on 21.02.2010, but got appointment on

17.12.2014.

6) The only question for consideration before the

learned Single Judge was whether the continuous service

rendered by the respondent-writ petitioner from

07.03.2002 till his appointment as Instructor, I.T.I.

Motor Mechanic on 17.12.2014, has to be counted for

pensionary purposes by the appellant State, or not? The

writ petition was allowed and a direction was given to

the State to count the services rendered by the

respondent-writ petitioner w.e.f. 07.03.2002 till his

appointment as Instructor, I.T.I. Motor Mechanic on

17.12.2014 for all intents and purposes keeping in view

the judgment of Hon'ble Apex Court in AIR 2018 SC

233, Sheo Narain Nagar & others Vs State of Uttar

Pradesh and others.

7) The main ground taken by counsel for the

State in the present appeal is that once the respondent-

writ petitioner was appointed on regular basis on

17.12.2014, he could not be given any benefit of the

past services, and reliance of the learned Single Judge

on the judgment of Hon'ble Supreme Court in Sheo

Narain Nagar's case (supra) is on different facts, and

respondent cannot get the benefit of said judgment

because in that case the employee had been appointed

in the year 1993, and he was given temporary status on

02.10.2002, and after the judgment in Secretary, State

of Karnataka & others Vs Uma Devi & others, 2006 (4)

SCC 01, he had completed 10 years of service on the

date when he was given temporary status, i.e.,

02.10.2002, and the Hon'ble Supreme Court had given

directions that his services be regularized w.e.f.

02.10.2002 with all consequential benefits and arrears of

salary.

8) The facts of the present case are that the

respondent-writ petitioner was given regular

appointment in 2014 after participating in the selection

process pursuant to the advertisement dated

21.02.2010, and he cannot claim parity of benefit of

regularization at par with other persons, who were

regularized in the year 2013-2014. It is the ratio of the

Supreme Court judgment which has to be applied. The

respondent-writ petitioner in the present case is claiming

parity. He was appointed on 07.03.2002, and as per the

regularization policy, the persons who were appointed

along with him were regularized in the year 2013-2014,

and pursuant to the selection made in the year 2010, he

was given appointment on 17.12.2014. Even if he was

given appointment on 17.12.2014, he has been working

continuously from 07.03.2002 till 17.12.2014 after

regular selection also on 21.02.2010. Hence, the

services rendered by the respondent-writ petitioner from

07.03.2002 till 17.12.2014 cannot be taken away for the

purpose of consequential benefits. Had the respondent-

writ petitioner been appointed in 2010, he had

completed only 10 years after his initial appointment,

and he cannot claim benefit of the past services. Since

he was regularized on 17.12.2014, the benefit of past

service has to be given and the writ petition has been

rightly allowed. However, the benefit which the

respondent-writ petitioner has to be given is only with

respect to counting the past services for fixation of

pension only.

9) Keeping in view the judgments rendered by

Hon'ble Supreme Court in Secretary, Minor Irrigation

Department and others Vs Narendra Kumar Tripathi,

(2015) 11 SCC 80, as well as in recently pronounced

judgment in the case of Rashi Mani Mishra and others

Vs State of Uttar Pradesh and others, 2021 0 Supreme

(SC) 387, where the Hon'ble Supreme Court has

consistently held that the seniority of a person has to be

counted from the date of substantive appointment. His

ad hoc appointment prior to the date of substantive

appointment cannot be made ground to give him benefit

of seniority. The only benefit which a person can take is

that his services from ad hoc before he was substantially

appointed or regularized will be counted for the benefit

of pension.

10) The past services rendered by a contractual

employee had to be taken into account for the purpose

of pension only. This proposition has already been

considered by Hon'ble Supreme Court in State of

Himachal Pradesh and others Vs Sheela Devi, SLP (C)

No. 10399 of 2020, decided on 07.08.2023, while

upholding the judgment of the Himachal Pradesh High

Court relying upon Rule 17(2) of CCS Pension Rules

holding that Rule 17 was engrafted essentially to cater to

the eventuality where the employees working on

contract basis were regularized on a later stage. It is

only for the purpose of pension that the past services as

contractual employee is to be taken into account.

11) Similar view has also been taken by Punjab

and Haryana High Court in the case of Som Nath and

others Vs State of Punjab and others, CWP No. 1432 of

2012, along with batch of writ petitions, decided on

23.01.2013, holding that the entire daily wage service of

an employee from 1988 till the date of his regularization

is to be counted as qualifying service for the purpose of

pension.

12) In view of the aforesaid, impugned judgment

dated 05.07.2018, rendered by learned Single Judge in

Writ Petition (S/S) No. 2684 of 2015, Balraj Singh Negi

Vs State of Uttarakhand and others, is modified only

with respect to the consequential benefit. The benefit of

service rendered by the respondent-writ petitioner Balraj

Singh Negi prior to his regular appointment, i.e.,

17.12.2014 will be counted only for the purpose of

pension. The said benefit will also be applicable in the

cases of other respondents-writ petitioners in this bunch

of appeals for the purpose of pension only.

13) With the modification as above, all the

special appeals stands disposed of.

______________ RITU BAHRI, C.J.

________________ RAKESH THAPLIYAL, J.

Dt: 10TH APRIL, 2024 Negi

 
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