Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hanwant Singh And Anr. vs Union Of India And Ors.
2023 Latest Caselaw 2132 Del

Citation : 2023 Latest Caselaw 2132 Del
Judgement Date : 15 May, 2023

Delhi High Court
Hanwant Singh And Anr. vs Union Of India And Ors. on 15 May, 2023
                                                Neutral Citation Number: 2023:DHC: 3433-DB




                          $~15
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                                 Date of decision: 15.05.2023

                          +      W.P.(C) 11018/2022
                                 HANWANT SINGH AND ANR.                                      ..... Petitioners
                                                     Through:        Mr. Abhay Kumar Bhargava, Adv.

                                                     versus

                                 UNION OF INDIA AND ORS.                                     ..... Respondents
                                                     Through:        Ms. Reema Khurana, SPA with
                                                                     Vikash Kumar, Adv.
                                                                     Mr. Hemendra Singh, DC (Law) BSF

                                 CORAM:

                                 HON'BLE MR. JUSTICE SURESH KUMAR KAIT
                                 HON'BLE MR. JUSTICE TUSHAR RAO GEDELA

                                                     J U D G M E N T (oral)

1. Present petition has been filed seeking directions to the respondents to extend the benefits of Old Pension Scheme under CCS (Pension) Rules, 1972 to the petitioners in view of the law laid down by this Court in a catena of cases and also in terms of the parity with the other similarly placed individual availing the benefits of the Old Pension Scheme.

2. Recently, the Central Government has issued office memorandum dated 03.03.2023 and in view of paras 4 & 7 of the said OM, issue of the petitioners has already been decided.

3. In addition to above, this Court has already decided the larger issue in

Signature Not Verified

Digitally Signed By:ROHIT KUMAR Signing Date:18.05.2023 14:41 Neutral Citation Number: 2023:DHC: 3433-DB

the case of "Pawan Kumar & Ors. vs. Union of India & Ors." on 11.01.2023 in W.P.(C) 12712/2021 and batch matters which is applicable to the petitioners being similarly situated and are also entitled for the benefit of the said judgment.

4. Accordingly, present petition is disposed of.

(SURESH KUMAR KAIT) JUDGE

(TUSHAR RAO GEDELA) JUDGE

MAY 15, 2023/ab

Signature Not Verified

Digitally Signed By:ROHIT KUMAR Signing Date:18.05.2023 14:41

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter