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

Kamal Nayan Nautiyal vs State Of Uttarakhand & Others
2024 Latest Caselaw 315 UK

Citation : 2024 Latest Caselaw 315 UK
Judgement Date : 12 March, 2024

Uttarakhand High Court

Kamal Nayan Nautiyal vs State Of Uttarakhand & Others on 12 March, 2024

Author: Pankaj Purohit

Bench: Manoj Kumar Tiwari, Pankaj Purohit

   IN THE HIGH COURT OF UTTARAKHAND
              AT NAINITAL

     WRIT PETITION (S/B) No. 664 OF 2022


Kamal Nayan Nautiyal.                 ...Petitioner

                         Versus

State of Uttarakhand & others.      ...Respondents

                            With

    WRIT PETITION (S/B) No. 667 OF 2022
    WRIT PETITION (S/S) No. 1814 OF 2022
    WRIT PETITION (S/S) No. 1966 OF 2022
    WRIT PETITION (S/S) No. 2016 OF 2022
    WRIT PETITION (S/S) No. 2020 OF 2022
    WRIT PETITION (S/S) No. 2175 OF 2022
    WRIT PETITION (S/S) No. 2176 OF 2022
    WRIT PETITION (S/S) No. 2177 OF 2022
    WRIT PETITION (S/S) No. 2178 OF 2022
    WRIT PETITION (S/S) No. 2255 OF 2022
    WRIT PETITION (S/S) No. 2256 OF 2022
    WRIT PETITION (S/B) No. 342 OF 2023
    WRIT PETITION (S/B) No. 403 OF 2023
    WRIT PETITION (S/B) No. 404 OF 2023
    WRIT PETITION (S/B) No. 405 OF 2023
    WRIT PETITION (S/B) No. 406 OF 2023
    WRIT PETITION (S/B) No. 407 OF 2023
    WRIT PETITION (S/B) No. 408 OF 2023
    WRIT PETITION (S/B) No. 409 OF 2023
    WRIT PETITION (S/B) No. 410 OF 2023
    WRIT PETITION (S/B) No. 454 OF 2023
    WRIT PETITION (S/S) No. 1266 OF 2023
    WRIT PETITION (S/S) No. 1599 OF 2023
    WRIT PETITION (S/S) No. 1600 OF 2023
    WRIT PETITION (S/S) No. 1601 OF 2023
    WRIT PETITION (S/S) No. 1602 OF 2023
    WRIT PETITION (S/S) No. 1603 OF 2023
    WRIT PETITION (S/S) No. 1605 OF 2023
    WRIT PETITION (S/S) No. 1606 OF 2023
    WRIT PETITION (S/S) No. 1609 OF 2023
    WRIT PETITION (S/S) No. 1610 OF 2023
    WRIT PETITION (S/S) No. 1611 OF 2023
    WRIT PETITION (S/S) No. 1615 OF 2023
    WRIT PETITION (S/S) No. 1620 OF 2023
    WRIT PETITION (S/S) No. 1621 OF 2023
    WRIT PETITION (S/S) No. 1917 OF 2023
    WRIT PETITION (S/S) No. 1919 OF 2023
    WRIT PETITION (S/S) No. 1920 OF 2023

                        1
          WRIT PETITION (S/S) No. 1921 OF 2023
         WRIT PETITION (S/S) No. 1922 OF 2023
         WRIT PETITION (S/S) No. 1927 OF 2023

Presence:
         Mrs. Pushpa Joshi, learned Senior Counsel assisted by Ms. Chetna
         Latwal, learned counsel and Ms. Nipushmola Joshi, learned counsel
         for the petitioners in WPSS No. 1814 of 2022, WPSS No. 2016 of
         2022 and WPSS No. 2020 of 2022

         Mr. Mahendra Singh Rawat, learned counsel for the petitioners.

         Mr. Devendra Singh Bora, learned Standing Counsel for the State of
         Uttarakhand/respondent no. 1.

         Mr. Sandeep Kothari, learned counsel for respondent nos. 2 &
         3/Garhwal Mandal Vikas Nigam Limited.



Coram:     Hon'ble Manoj Kumar Tiwari, J.

Hon'ble Pankaj Purohit, J.

Hon'ble Manoj Kumar Tiwari, J. (Oral)

Since common questions of law and fact are

involved in these writ petitions, therefore, they are being

heard and decided together by this common order. However,

for the sake of brevity, facts of Writ Petition (S/B) No. 664 of

2022 alone are being considered.

2. Kamal Nayan Nautiyal (petitioner) has filed this writ

petition seeking the following reliefs:-

"(i) To issue a writ order or direction in the nature of Mandamus commanding the Respondents to forthwith release the outstanding retiral benefits i.e. Leave Encashment, arrears of 6th pay Commission and arrears of 7th Pay Commission in favour of the petitioner.

(ii) to issue a writ order or direction in the nature of mandamus commanding the Respondents to forthwith release the interest on the delayed payment of Gratuity as per section 7 (3A) of Gratuity Act, 1972 from the date on which the gratuity becomes payable to the date on which it is paid."

3. Petitioner was an employee of a Government

Company, namely Garhwal Mandal Vikas Nigam Limited

(hereinafter referred to as 'GMVN'). He retired from the post

of Assistant General Manager (Tourism) on 31.05.2021.

According to petitioner, he has not been paid the amount of

leave encashment, arrears of 6th & 7th Pay Commission and

interest on delayed payment of gratuity therefore, he has

sought a direction to the authorities to forthwith release the

outstanding dues.

4. An affidavit has been filed by Mr. Satpal Singh

Gandhi, Accounts Officer, GMVN on 29.02.2024, in which it is

stated that petitioners in all the writ petitions, except four

writ petitions mentioned therein, have been paid the admitted

retiral dues. Paragraph no. 4 of the said affidavit is extracted

below:-

"4. That a perusal of the aforesaid tables so prepared makes it absolutely clear that except in writ petition No. WPSB/408/2023, WPSB/454/2023, WPSS/1600/2023 & WPSS/1919/2023, all other petitioners have been paid the admitted retiral dues are liable to be paid and which has been paid to all other similarly situated employees to the Grahwal Mandal Vikas Nigam Ltd."

5. Relevant information regarding retiral dues, which

have been paid and also the dues, which remain to be paid to

some of the petitioners is given in tabular form in Annexure-1

to the aforesaid affidavit filed by Accounts Officer. Perusal of

the said affidavit reveals that leave encashment and arrears

of leave encashment is yet to be paid to Mr. Susheel Chandra

(petitioner in WPSS No. 408 of 2023); arrear of ACP is yet to

be paid to Mr. Jitendra Singh Negi (Petitioner in WPSB No.

454 of 2023); arrear of gratuity is sanctioned to Mr. Vikram

Singh Panwar (petitioner in WPSS No. 1600 of 2023) and

payment is under process and leave encashment is also yet to

be paid to him. Similarly, Mr. Kuldeep Singh Rauthan

(petitioner in WPSS No. 1602 of 2023) and Mr. Vijendra Pal

Singh (petitioner in WPSS No. 1620 of 2023) have been

sanctioned leave encashment and arrears of leave

encashment and payment thereof is under process; Smt.

Sushila Chauhan (petitioner in WPSS No. 1919 of 2023) is yet

to be paid arrear of ACP; Ms. Saroj Kukreti (petitioner in

WPSS No. 1920 of 2023) has been sanctioned leave

encashment & arrears of leave encashment and payment

thereof is under process, and the pending dues of all other

petitioners have been cleared.

6. Petitioners have staked claim for arrears of salary,

which accrued to them on account of 6th & 7th pay revision.

According to them, benefit of 6th pay revision, with arrears,

was given to State employees w.e.f. 01.01.2006, therefore,

they are also entitled to same benefit w.e.f. 01.01.2006.

Petitioners have also claimed benefit of 7th pay revision w.e.f.

01.01.2016 at par with State employees, which was given to

them w.e.f. 01.01.2017.

7. It is contended on behalf of the petitioners that

benefit of 6th pay revision was given to officers/employees of

GMVN, only w.e.f. 01.08.2009, similarly, benefit of 7th pay

revision was given to them w.e.f. 01.01.2017, which is

arbitrary & unjust, therefore, a direction be issued to GMVN

to give benefit of 6th & 7th pay revision to petitioners w.e.f.

the date it was given to State employees i.e., 01.01.2006 and

01.01.2016. Thus, petitioners have claimed the differential

amount of salary for the corresponding period, which

allegedly accrued on account of pay revision.

8. Learned counsel for respondents, however has

produced in Court the decision taken by Board of Directors of

GMVN in its 130th meeting, held on 23.01.2023. In the said

meeting, issue of payment of arrears of 6th & 7th Pay

Commission and arrears of ACP was considered, and a

decision was taken that keeping in view the precarious

financial position of GMVN, it is not possible at present to pay

arrears of 6th & 7th Pay Commission to its officers/employees.

In the same meeting, General Manager (Finance) apprised

the Board of Directors that arrears of ACP has been paid to all

the officers/employees of GMVN.

9. Learned counsel for petitioners have placed reliance

upon a judgment rendered by coordinate Bench of this Court

in SPA No. 77 of 2015 in support of petitioners claim for

arrears of 6th & 7th pay revision. The said case, however, is

distinguishable on facts. In that case monetary benefits were

withheld due to an audit objection, and coordinate Bench held

that "the recommendations of 6th pay Commission cannot be

denied merely on the basis of audit paras".

10. In the present case, the Board of Directors has

taken a decision not to grant arrears of 6th & 7th pay

Commission to the employees of GMVN and the said decision

has not been challenged by the petitioners.

11. Learned counsel for petitioners submit that pay

scales of all State employees were revised w.e.f. 01.01.2006,

even though recommendations made by 6th Pay Commission

were accepted at a subsequent date, therefore, denial of

benefit of pay revision to petitioners, who are employees of a

Government Company from due date, i.e. 01.01.2006, is

unjust and illegal. Similar contention was raised in respect of

7th pay revision, which was made effective by GMVN in

respect of its employees, w.e.f. 01.01.2017; while, State

employees were given the said benefit w.e.f. 01.01.2016.

12. Petitioners are employees of a Government

Company, thus, their status is different from that of a State

employee. The decision taken by State Government in respect

of State employees is not ipso facto applicable to employees

of Government Companies and Statutory Corporations. The

Board of Directors of a Government Company is the highest

decision making body, which decides the service conditions

and pay scales payable to its employees. The Board of

Directors has taken a decision not to grant arrears of 6th and

7th pay revision to the employees of GMVN. The decision

taken by Board of Directors is not challenged in these writ

petitions. So long as the decision taken by Board of Directors

stands, no direction can be issued to GMVN to pay arrears of

6th & 7th Pay Commission to petitioners. The Board of

Directors, however has taken said decision in view of present

financial condition, therefore, the Board of Directors may

revisit its decision, if financial condition of GMVN improves.

Petitioners shall be at liberty to approach the Competent

Authority for having a relook in the matter, as and when

GMVN has surplus funds.

13. Learned Counsel for respondent nos. 2 & 3 submits

that due to precarious financial condition of GMVN, difficulty is

being faced in timely payment of dues of the employees, and

it was decided that employees, who have retired earlier in

point of time, will have preference in payment of retiral dues.

He submits that petitioner in WPSB No. 408 of 2023 retired

on 31.07.2022; while as many as 33 persons retired earlier to

him, therefore, payment will be made to him, once dues of

other employees who retired earlier are cleared. He, however,

assures the Court that outstanding dues of all the petitioners

will be cleared, positively, within six months.

14. From the affidavit filed by the Accounts Officer, it is

revealed that pending dues of majority of the petitioners have

been cleared. Learned counsel appearing for GMVN has

assured that pending dues of other petitioners would also be

cleared within six months. We take the statement made by

learned counsel for GMVN on record. In view of decision taken

by Board of Directors, no direction can be issued to pay the

arrears of 6th & 7th Pay Commission to petitioners. As regards

the claim of petitioners for interest on delayed payment of

gratuity, petitioners shall be at liberty to make separate

representation and if such representation is made by them,

Competent Authority shall take decision thereupon, within

eight weeks from the date of receipt of such representation.

15. With the aforesaid observations, writ petitions

stand disposed of. Pending Application(s), if any, also stand

disposed of.

16. Let a copy of this judgment be kept in concerned

writ petitions.

(Pankaj Purohit, J.) (Manoj Kumar Tiwari, J.) 12.03.2024

PN/-

 
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