Citation : 2023 Latest Caselaw 5497 HP
Judgement Date : 10 May, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA CWP No.2656 of 2023
.
Decided on: 10.05.2023
Pancham Kumar ........PETITIONER Versus
H.R.T.C. & ORS.
.......RESPONDENTS Coram HON'BLE MR. JUSTICE TARLOK SINGH CHAUHAN,
ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE VIRENDER SINGH, JUDGE WHETHER APPROVED FOR REPORTING?
For the petitioner : Mr. Abhishek Sharma,
Advocate.
For the respondents : Mr. Ajeet Singh Saklani, Advocate.
Tarlok Singh Chauhan, ACJ, (oral) Notice. Mr. Ajeet Singh Saklani, Advocate
appears and waives service of notice on behalf of the
respondents.
2. Learned counsel for the petitioner states that
the issue in question is squarely covered by the judgment
dated 1.4.2015 rendered in CWP No. 3097/2014, titled as
Devender Chauhan vs. HRTC & anr. This is a matter,
which is required to be considered by the employer.
3. Accordingly, the instant petition is disposed of with a
direction to the respondents to consider and decide the
.
case of the petitioner, in light of the averments made in
this petition and, more particularly, the judgment rendered
in Devender Chauhan's case. Needful be done within four
weeks and in case the petitioner is similarly situated to
Devender Chauhan's case, then consequential action be
taken within two weeks thereafter. Pending application(s),
if any, also stands disposed of.
For compliance, to come up on 12.06.2023.
(Tarlok Singh Chauhan) Acting Chief Justice
(Virender Singh)
Judge
May 10, 2023
(pathania)
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!