Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amar Nath vs Hrtc & Another
2021 Latest Caselaw 776 HP

Citation : 2021 Latest Caselaw 776 HP
Judgement Date : 1 February, 2021

Himachal Pradesh High Court
Amar Nath vs Hrtc & Another on 1 February, 2021
Bench: Anoop Chitkara

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

CWP No. 589 of 2021

.

                                      Date of Decision: February 01, 2021





    Amar Nath                                                         ...Petitioner

                                      Versus





    HRTC & Another                                                    ...Respondents
    Coram:





The Hon'ble Mr. Justice Anoop Chitkara, Vacation Judge.

Whether approved for reporting?1 No.

For the petitioner : Mr. Vinay Sharma, Advocate.

For the respondents : Mr. Vikas Rajput, Advocate.

COURT PROCEEDINGS CONVENED THROUGH VIDEO CONFERENCE

Anoop Chitkara, Vacation Judge(oral)

The petitioner, who is working as Piece Meal Worker

with the respondent-Corporation, has come up before this Court

seeking a direction to the respondents to convert his services on

contract basis. In this regard the petitioner has already made

representation, which is still pending before the authorities

concerned.

2. Notice. Mr. Vikas Rajput, Advocate appears and accepts

service of notice on behalf of the respondents.

3. In view of the nature of the order, this Court proposes

to pass, no response is required from the respondents.

Whether reporters of Local Papers may be allowed to see the judgment?

4. Consequently, the petition is disposed of with a

direction to the respondents/authorities to decide the

.

representation of the petitioner, in accordance with law, within

one month. While deciding the petitioner's representation, the

respondents/authorities shall also take into consideration the

judgment delivered by the learned Single Judge of this Court in

CWPOA No.1517 of 2019, titled Prem Singh versus Himachal

Road Transport Corporation & Another, on 18.12.2019. Liberty

is reserved to the petitioner to approach this Court again, in case

he still feels aggrieved and dissatisfied with the outcome of the

representation. Pending application(s), if any, are closed.

(Anoop Chitkara), February 01, 2021 (ps) Vacation Judge.

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter