High Court Madhya Pradesh High Court

Dilip Kumar Rathore vs The State Of Madhya Pradesh on 2 July, 2010

Madhya Pradesh High Court
Dilip Kumar Rathore vs The State Of Madhya Pradesh on 2 July, 2010
02.07.2010.
        Shri Jitendra Arya for the petitioners.
        Shri Vivek Agrawal, Govt. Advocate, for the respondents.

In view of the law laid down in the case of Hukum Singh
Vs. State of M.P. & Others, 2009(1) MPJR, SN 5, I.A.
No.7017/2010 is allowed and petitioners are permitted to file this
petition by paying one set of Court-fee.

Petitioners were appointed on the post of Assistant Teacher.
They claim to have obtained B.Ed/D.Ed/BTI Qualification at their own
expense during service.

Petitioners contend that they are entitled for two advance
increments from the date of declaration of result of their training. They
contend that similar matter came before this Court and the benefit was
extended to such employees. Petitioners have placed reliance on the
judgments passed in the case of Dwarkesh Vs. State of MP and
another 2004(1) MPLJ 261 and in the case of Ku. Neena Dwivedi and
another Vs. State of MP and others 2004(2) MPHT 221. They have
also relied on the order passed in the case of Shashi Bhusan Dwivedi
Vs. State of MP and others [W.P.No.6932/2006(S)] decided by this
Court on 15.5.2006.

Having considered the contention of the parties, the respondents
are directed to consider the petitioners’ claim for grant of two advance
increments in the light of the judgment of this Court passed in the case
of Dwarkesh (supra) and pass appropriate orders within a period of
three months from the date of receipt of copy of this order.

Petition is accordingly disposed of.

C.C as per rules.

(RAJENDRA MENON)
JUDGE

Aks/-