Citation : 2025 Latest Caselaw 3010 Chatt
Judgement Date : 12 June, 2025
1
2025:CGHC:23673
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
WPS No. 4141 of 2025
1 - Smt. Bandhani Bai Wd/o Late Nirmal Ram Aged About 66 Years R/o Village
Chadiya Tahsil Manora, District - Jashpur (C.G.) (Legal Heirs ) Late Nirmal Ram
Gangman Shramik Executive Engineer Public Works Department (B/r) Division
Jashpur District - Jashpur (C.G.) R/o Village Chadiya Tahsil Manora District -
Jashpur (C.G.)
... Petitioner(s)
versus
1 - State Of Chhattisgarh Through Secretary , Department Of Public Works
Mahanadi Bhawan Mantralaya Naya Raipur District - Raipur (C.G.)
2 - Engineer In Chief Department Of Public Works Nirman Bhawan, North Block
Naya Raipur (C.G.)
3 - Chief Engineer Public Works Department Ambikapur District - Surguja (C.G.)
4 - Executive Engineer Public Works Department (B/r) Division Jashpur District-
Jahspur (C.G.)
5 - Joint Director Treasury Account And Pension Ambikapur District - Surguja
(C.G.)
... Respondent(s)
(Cause title taken from Case Information System)
For Petitioner : Mr. Jeet Ram Patel, Advocate
For Respondents/State : Mr. Ajit Singh, Govt. Advocate and Ms. Smita Jha, Panel Lawyer
Hon'ble Shri Justice Ravindra Kumar Agrawal
VEDPRAKASH DEWANGAN
Order on Board
12/06/2025
1. Learned counsel for the petitioner would submit that petitioner is retired
employee of the respondents' Departments and was working as Work
Charged Contingency paid employee. It is further submitted that in light of
judgment passed by this Court in WPS No. 3870 of 2021 (Faguvaram
Patel and others v. State of Chhattisgarh and others) and other
connected matters, decided on 30.09.2022, present petitioner is also
entitled for leave encashment.
2. Learned State counsel would submit that sufficient documents have not
been filed by the petitioner, and it is also not reflected as to whether the
petitioner has completed the minimum service to avail the benefit of leave
encashment.
3. Heard learned counsel for the parties and perused the documents on
record.
4. Be that as it may, without commenting anything on merits of the case, this
petition is disposed of giving liberty to the petitioner to make a detailed
representation before the concerned respondents/competent authority
within a period of 30 days from the date of receipt of copy of this order
with all necessary documents to substantiate her claim. In that event, on
due verification, if the petitioner is found to be similarly situated person,
as in the case of Faguvaram Patel (supra), her claim shall be decided by
the respondents in light of judgment passed in that case expeditiously
preferably within a period of 90 days from the date of submission of the
said representation.
5. Accordingly, the present petition stands disposed of with aforesaid
observation and direction.
Sd/-
(Ravindra Kumar Agrawal) Judge ved
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!