Citation : 2021 Latest Caselaw 2399 HP
Judgement Date : 22 March, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH,
SHIMLA.
CWP No. 1832 of 2021
.
Decided on: 22.03.2021
Karnail Singh ...Petitioner.
Versus
Himachal Road Transport Corporation and another
...Respondents.
___________________________________________________________________
Coram:
Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge.
Hon'ble Mr. Justice Chander Bhusan Barowalia, Judge.
Whether approved for reporting? 1 No
For the Petitioner: Mr. Ashok Kumar, Advocate.
For the Respondents: Mr. Ajay Chauhan, Advocate.
_________________________________________________________
Justice Tarlok Singh Chauhan, J.(Oral)
The parties are ad idem that the issue in
question is no longer res integra in view of the judgment
rendered by this Court in CWP No. 3050 of 2014,
titled as Nek Ram vs. State of Himachal Pradesh and
others, decided on 17.07.2014 (Annexure P2).
2. Accordingly, the instant petition is disposed
of on the basis of the ratio laid down in the aforesaid
judgment. Consequently, the respondents are directed
to release all the pensionary/retiral benefits to the
Whether reporters of the local papers may be allowed to see the judgment? yes
petitioner within a period of three months from today
and thereafter pension shall be released to the
.
petitioner regularly on first day of each month.
3. However, it is made clear that in case the
pensionary/retiral benefits are not extended to the
petitioner within the aforesaid time, then in addition to
the pensionary/retiral benefits, even the petitioner shall
also be entitled to interest @ 9% per annum from due
date. Pending application(s), if any, also stands
disposed of.
4. For compliance, list on 22.6.2021.
(Tarlok Singh Chauhan) Judge
(Chander Bhusan Barowalia)
22 nd March, 2021. Judge (GR)
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!