High Court Madhya Pradesh High Court

Smt.Annpurna Sarode vs Secretary The State Of Madhya … on 1 November, 2011

Madhya Pradesh High Court
Smt.Annpurna Sarode vs Secretary The State Of Madhya … on 1 November, 2011
                                            1




                            Writ Appeal No. 632/2009
                            Writ Appeal No.633/2009
                            Writ Appeal No. 634/2009

01.11.2011

These bunch of three cases arise out of the writ petitions filed 
by the employees seeking regular pay­scales applicable to the posts on 
which they were classified as permanent employees under the M.P. 
Industrial   Employment   (Standing   Orders)   Rules,   1963  [hereinafter  
referred to as `the Standing Orders’]. The orders of Classification on the 
posts   was   not   challenged   by   the   employer­State   and   has   attained 
finality. The employees filed writ petitions before the learned Single 
Judge   claiming   the   pay­scale   applicable   to   the   post   on   which   they 
were classified as permanent employees, but by the impugned orders 
the learned Single Judge has dismissed the writ petitions.

Similar issue arose in bunch of cases headed by  Writ Appeal 
No.1266/2010 [State of M.P. and others vs. Rupram Yadav]  decided 
today, in which  it has been held  that classification as a permanent 
employee on a particular post results in entitlement of the employee 
to the regular pay­scale applicable to the post as also the benefit and 
entitlement   to   other   service   conditions   applicable   to   the   post   in 
respect   of   the   employees   recruited   to   that   post   by   way   of   regular 
appointment, unless such benefit is excluded by contract or by some 
law.   No   such   contract   or   legal   restriction   has   been   brought   to   our 
notice.

For the aforementioned reasons the writ appeals are allowed, 
the   impugned   orders   are   set   aside,   and   it   is   directed   that   the 
appellants­employees will be entitled to the regular pay­scales (with 
effect from   the  date   on  which   such   classification   became  effective) 
which are payable to the normally appointed employees for the post 
against which they have been classified.

                 (Sushil Harkauli)                               (Alok Aradhe)
              Acting Chief Justice                                        Judge
       2




ac.