Citation : 2025 Latest Caselaw 3359 Chatt
Judgement Date : 30 June, 2025
1
2025:CGHC:28915
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
WPS No. 5500 of 2025
1 - Bhaiyaram Manikpuri S/o Late Shri Baisakhuram Manikpuri Aged About 63
Years Occupation - Retd. Work Chaged Ring Operator, Public Health
Engineering Department, Kanker, R/o- Shriram Nagar, Implipara, Kanker, Distt.-
North Baster Kanker (C.G.)
--- Petitioner(s)
versus
1 - State Of Chhattisgarh Through The Secretary Public Health Engineering
Department, Mantralaya, Mahanadi Bhawan, Capital Complex, Atal Nagar,
Naya Raipur, Distt.- Raipur (C.G.)
2 - Executive Engineer Public Health Engineering Department Jagdalpur, Distt.-
Baster (C.G.)
3 - Assistant Engineer Sub-Division Public Health Engineering Department
Kanker Distt.- North Baster, (C.G.)
4 - Joint Director Treasury Accounts And Pension, Division Jagdalpur, Distt.-
Baster (C.G.)
... Respondent(s)
(Cause-title taken from Case Information System)
For Petitioner(s) : Mr. Rajendra Patel, Advocate For Respondent(s)/State : Mr. Santosh Bharat, Panel Lawyer
Hon'ble Shri Justice Ravindra Kumar Agrawal Order on Board
30/06/2025
1. Learned counsel for the petitioner would submit that petitioner is retired Digitally signed by VEDPRAKASH VEDPRAKASH DEWANGAN DEWANGAN Date:
2025.07.01 19:54:39 +0530
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 his 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), his 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!