Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

__________________________________________________________ vs State Of H.P & Others
2021 Latest Caselaw 1376 HP

Citation : 2021 Latest Caselaw 1376 HP
Judgement Date : 26 February, 2021

Himachal Pradesh High Court
__________________________________________________________ vs State Of H.P & Others on 26 February, 2021
Bench: Sandeep Sharma

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

CWP No.3867 of 2020

.

Date of Decision: 26.02.2021

__________________________________________________________ Kirpa Ram .......Petitioner

Versus State of H.P & others. ... Respondents. __________________________________________________________ Coram:

Hon'ble Mr. Justice Sandeep Sharma, Judge.

Whether approved for reporting? 1 For the Petitioner: Mr. A.K.Gupta, Advocate. For the Respondents: Mr. Sudhir Bhatnagar and Mr. Arvind

Sharma, Additional Advocate Generals,

with Mr. Kunal Thakur, Deputy Advocate General, for respondents No.1 to 3.

___________________________________________________________

Sandeep Sharma, Judge(oral):

By way of instant petition, petitioner has prayed for

following reliefs:-

"That the respondents may be ordered to pay the amount of gratuity to the petitioner in terms of

notification dated 18th September, 2017 with the entire benefits incidental thereof."

2. While placing on record Office Memorandum No.

Fin(Pen)A(3)-1/2019, dated 8th January, 2021, issued under the

signature of Additional Chief Secretary (Finance) to the

Whether the reporters of the local papers may be allowed to see the judgment?

Government of Himachal Pradesh, learned counsel representing

the petitioner contends that since State Government has now

decided to apply the instructions contained in Office

.

Memorandum No. Fin(Pen)A(3)-1/96,dated 18th September, 2017

retrospectively with effect from 15.05.2003 to regular employees

governed by New Defined Contributory Pension Scheme i.e. New

Pension Scheme, necessary directions may be issued to the

appropriate authority to consider and decide the case of the

petitioner in the light of aforesaid Office Memorandum.

3. Careful perusal of aforesaid Office Memorandum

reveals that earlier benefit of retirement gratuity and death

gratuity was extended to regular Government employees

appointed on or after 15.05.2003 vide Office Memorandum No

Fin(Pen)A(3)-1/96,dated 18th September, 2017 from prospective

effect i.e. from the date of publication of said instructions in the

Rajpatra. Now, vide aforesaid Office Memorandum dated 8.1.2021,

Government has decided to apply aforesaid instructions

retrospectively with effect from15.5.2003 to all the regular

employees governed under New Defined Contributory Pension

Scheme i.e. New Pension Scheme. Hence, petitioner has

approached this Court in the instant proceedings, praying therein

for the relief as reproduced hereinabove.

.

4. Having carefully perused the aforesaid Office

Memorandum, learned Additional Advocate General is not averse

to the aforesaid request having been made by learned counsel for

the petitioner and as such, this Court sees no impediment in

accepting the aforesaid innocuous prayer.

5.

Consequently, in view of the above, the present

petition is disposed of with a direction to the respondents to

consider and decide the case of the petitioner in the light of the

Office Memorandum dated 8th January, 2021, as taken note above

expeditiously, preferably within period of four weeks. Pending

application(s), if any, also stands disposed of.

(Sandeep Sharma),

Judge 26th February, 2021 (shankar)

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter