Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Serving As A Forest Worker In vs State Of H.P. And Others. Learned ...
2022 Latest Caselaw 301 HP

Citation : 2022 Latest Caselaw 301 HP
Judgement Date : 22 February, 2022

Himachal Pradesh High Court
Serving As A Forest Worker In vs State Of H.P. And Others. Learned ... on 22 February, 2022
Bench: Mohammad Rafiq, Jyotsna Rewal Dua
                                 1


         IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                       ON THE 22nd DAY OF FEBRUARY, 2022

                                 BEFORE




                                                            .
                   HON'BLE MR. JUSTICE MOHAMMAD RAFIQ,





                              CHIEF JUSTICE

                                     &





                 HON'BLE MS. JUSTICE JYOTSNA REWAL DUA

                   CIVIL WRIT PETITION No. 477 OF 2022





          Between :-

           SH. HUKAM CHAND SON OF SH.
           SHIV RAM, RESIDENT OF VILLAGE

           PIPLI, P.O. TAROH, TEHSIL AND
           DISTT. MANDI, H.P. PRESENTLY

           SERVING AS A FOREST WORKER IN
           DIVISION MANDI, DISTT. MANDI, H.P.

                                                    ...PETITIONER


          (BY MR. A.K. GUPTA, ADVOCATE)

          AND




    1.     STATE OF H.P. THROUGH THE
           PRINCIPAL SECRETARY (FORESTS)
           TO THE GOVT. OF H.P. WITH





           HEADQUARTERS AT SHIMLA-2,
           H.P.





    2.     THE PRINCIPAL CHIEF
           CONSERVATOR OF FORESTS WITH
           HEADQUARTERS AT SHIMLA, H.P.

    3.     THE CONSERVATOR OF FORESTS,
           FORESTS CIRCLE MANDI, DISTT.
           MANDI, H.P.




                                           ::: Downloaded on - 23/02/2022 20:11:18 :::CIS
                                  2


    4.   THE DIVISIONAL FOREST OFFICER,
         FORESTS DIVISION MANDI, DISTT.
         MANDI, H.P.

                                                   ...RESPONDENTS




                                                                .
       (MR. ASHOK SHARMA,





       ADVOCATE GENERAL, WITH
       MR. VIKAS RATHORE,
       MS. RITTA GOSWAMI,
       ADDITIONAL ADVOCATES GENERAL)





    ____________________________________________________

                This petition coming on for admission this day,

    Hon'ble Ms. Justice Jyotsna Rewal Dua, passed the following :





                             ORDER

The petitioner is working as forest worker in Forest

Division Mandi w.e.f. 01.01.1995. His services were regularized in

September, 2007. The claim of the petitioner in the instant

petition is that he has been denied work charge status by the

respondents on completion of 8 years of service.

2. Learned counsel for the petitioner submits that the

issue raised in this petition has been decided on 24.04.2021 in

CWPOA No. 6624 of 2019, titled Daulat Ram and others Vs.

State of H.P. and others. Learned counsel submitted that all the

inter-related issues have been discussed in the said judgment

which has attained finality. He further submitted that the case of

the petitioner is covered by the judgment in Daulat Ram's case

(supra) and, therefore, the petitioner would be content in case the

respondents/competent authority is directed to decide his claim

for grant of work charge status on completion of 8 years of

service in accordance with law and the judgment rendered in

Daulat Ram's case supra. Learned Additional Advocate General

.

has no objection to this prayer.

Considering the submissions made by learned

counsel for the parties, without adverting to the merits of the

case, we deem it proper to dispose of the instant writ petition by

directing the respondents/competent authority to consider the

claim of the petitioner for grant of work charge status to him on

completion of 8 years of service in accordance with law and in

light of the judgment dated 24.04.2021 in CWPOA No. 6624 of

2019, titled Daulat Ram and others Vs. State of H.P. and

others. Appropriate decision by passing the speaking order in the

matter be taken within a period of 2 months from today. Needless

to observe that petitioner shall be at liberty to assail the

consideration order in accordance with law in case the same is

not in his favour. Pending applications, if any, also stand

disposed of.

( Mohammad Rafiq ) Chief Justice

22nd February, 2022 (K) ( Jyotsna Rewal Dua ) 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