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

Govt Of Nct Delhi & Ors. vs Dr Hemraj Singh & Anr.
2023 Latest Caselaw 2324 Del

Citation : 2023 Latest Caselaw 2324 Del
Judgement Date : 25 May, 2023

Delhi High Court
Govt Of Nct Delhi & Ors. vs Dr Hemraj Singh & Anr. on 25 May, 2023
                                         Neutral Citation Number: 2023: DHC: 3658-DB


                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                             Date of Decision: May 25, 2023
                          45
                          +     W.P.(C) 6809/2022
                                GOVT OF NCT DELHI & ORS.                ..... Petitioners
                                             Through: Mrs. Avnish Ahlawat, Standing
                                                       Counsel, D.E. with Ms. Tania
                                                       Ahlawat, Mr. Nitesh Kumar Singh,
                                                       Ms. Palak Rohmetra, Ms. Laavanya
                                                       Kaushik and Ms. Aliza Alam, Advs.

                                                    versus

                                DR HEMRAJ SINGH & ANR.                               ..... Respondents

                                                    Through:      Mr. Nikhilesh Kumar, Advocate.

                                CORAM:
                                HON'BLE MR. JUSTICE V. KAMESWAR RAO
                                HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA

                          V. KAMESWAR RAO (Oral)

                          CM APPL. 28574/2023

                          1.    This is an application filed by the respondents for early hearing of the
                          petition on the ground that the issue which falls for consideration in this writ
                          petition has been settled by the Supreme Court in the case of Director
                          (Admn. and HR) KPTCL & Ors. vs. C.P. Mundinamani & Ors., 2023 SCC
                          OnLine SC 401.
                          2.    For the reasons stated in the application, the same is allowed. The Writ
                          Petition is taken up for hearing.
                          3.    The application is disposed of.


Signature Not Verified
Digitally Signed
By:DINESH CHANDRA
                          W.P.(C) 6809/2022                                                   Page 1 of 3
Signing Date:29.05.2023
15:42:41
                                         Neutral Citation Number: 2023: DHC: 3658-DB


                          W.P.(C) 6809/2022
                          4.    The challenge in this Writ Petition is to an order dated July 15, 2021
                          passed in a batch of Original Applications, which include O.A. 761/2021,
                          whereby the Tribunal has allowed the Original Application by stating in
                          paragraph 10 as under:
                                    "10.      For the foregoing reasons, the OAs are allowed,
                                    directing that:
                                    (a) for such of the employees, who retired on 30th June of
                                    any particular year, increment payable on 1st July shall be
                                    extended. Their pensions shall also be revised, subject to
                                    their fulfilling other conditions which are applicable. The
                                    arrears that become due shall be paid without interest;

                                    (b) Similarly for employees, who retired on 31st December
                                    of a particular year, the increment payable on the 1st
                                    January of the next year shall be extended and pension
                                    revised, subject to same conditions in the same manner.

                                    (c) While extending such benefits, a clause shall be
                                    incorporated to the effect that in case the Hon'ble Supreme
                                    Court takes a different view in the Civil Appeal arising out
                                    of SLP No. 4722/2021, they shall be under obligation to
                                    refund the entire benefit without any demur.

                                    The aforesaid exercise shall be completed within a period of
                                    three months from the date of receipt of a copy of this order.

                                    Pending MAs shall also stand disposed of. There shall be no
                                    order as to costs."

                          5.    Our attention has been drawn to the judgment of the Supreme Court in
                          Director (Admn. & HR) (supra), wherein the Supreme Court has in para 21
                          stated as under:
                                    "21. In view of the above and for the reasons stated above,
                                    the Division Bench of the High Court has rightly directed


Signature Not Verified
Digitally Signed
By:DINESH CHANDRA
                          W.P.(C) 6809/2022                                                  Page 2 of 3
Signing Date:29.05.2023
15:42:41
                                         Neutral Citation Number: 2023: DHC: 3658-DB


                                    the appellants to grant one annual increment which the
                                    original writ petitioners earned on the last day of their
                                    service for rendering their services preceding one year from
                                    the date of retirement with good behaviour and efficiently.
                                    We are in complete agreement with the view taken by the
                                    Division Bench of the High Court. Under the circumstances,
                                    the present appeal deserves to be dismissed and is
                                    accordingly dismissed. However, in the facts and
                                    circumstances of the case, there shall be no order as to
                                    costs."

                          6.    Mrs. Ahlawat fairly concedes to the fact that the issue in this petition
                          gets covered by the judgment of the Supreme Court.
                          7.    In view of the submission made, the challenge in the Writ Petition to
                          the impugned order is unmerited and the petition is dismissed. No costs.
                          8.    The date of December 11, 2023 stands cancelled.



                                                                            V. KAMESWAR RAO, J.

ANOOP KUMAR MENDIRATTA, J. MAY 25, 2023/akc

Signature Not Verified Digitally Signed By:DINESH CHANDRA

Signing Date:29.05.2023 15:42:41

 
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