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

Smt. Amar Kaur vs State Of H.P. & Ors
2023 Latest Caselaw 5612 HP

Citation : 2023 Latest Caselaw 5612 HP
Judgement Date : 11 May, 2023

Himachal Pradesh High Court
Smt. Amar Kaur vs State Of H.P. & Ors on 11 May, 2023
Bench: Jyotsna Rewal Dua

IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

CWP No.3907 of 2020 and connected matters.

.

Decided on: 11th May, 2023 _________________________________________________________________

1. CWP No.3907 of 2020

Smt. Amar Kaur .......Petitioner Versus State of H.P. & Ors. ......Respondents _________________________________________________________________

2. CWP No.1756 of 2019

Shamsher Chand .......Petitioner Versus

HRTC & Anr. ......Respondents

_________________________________________________________________

3. CWP No.3387 of 2019

Hira Ram .......Petitioner Versus State of H.P. & Ors. ......Respondents

_________________________________________________________________

4. CWP No.3613 of 2019

Puran Chand .......Petitioner Versus

State of H.P. & Ors. ......Respondents _________________________________________________________________

5. CWP No.4208 of 2019

Smt. Kalawati .......Petitioner Versus State of H.P. & Ors. ......Respondents _________________________________________________________________

6. CWP No.4035 of 2019

Jai Ram .......Petitioner Versus State of H.P. & Ors. ......Respondents

.

_________________________________________________________________

7. CWP No.17 of 2020

Rama Nand .......Petitioner Versus State of H.P. & Ors. ......Respondents _________________________________________________________________

8. CWP No.1306 of 2020

Smt. Savitri Devi .......Petitioner Versus

State of H.P. & Ors. ......Respondents

_________________________________________________________________

9. CWP No.1702 of 2020

Ajaib Singh .......Petitioner Versus

State of H.P. & Ors. ......Respondents _________________________________________________________________

10. CWP No.1742 of 2020

Indra Devi .......Petitioner

Versus State of H.P. & Ors. ......Respondents

_________________________________________________________________

11. CWP No.1744 of 2020

Mouza Ram .......Petitioner Versus State of H.P. & Ors. ......Respondents _________________________________________________________________

12. CWP No.1746 of 2020

Ravi Kumar .......Petitioner Versus State of H.P. & Ors. ......Respondents

.

_________________________________________________________________

13. CWP No.2310 of 2020

Parkash Chand .......Petitioner

Versus State of H.P. & Ors. ......Respondents

_________________________________________________________________

14. CWP No.2318 of 2020

Bishan Dass .......Petitioner Versus

State of H.P. & Ors. ......Respondents

_________________________________________________________________

15. CWP No.3041 of 2020

Shiv Dass .......Petitioner Versus

State of H.P. & Ors. ......Respondents _________________________________________________________________

16. CWP No.3042 of 2020

Prem Chand .......Petitioner

Versus State of H.P. & Ors. ......Respondents

_________________________________________________________________

17. CWP No.247 of 2021

Narayan Dutt .......Petitioner Versus State of H.P. & Ors. ......Respondents _________________________________________________________________

18. CWP No.300 of 2021

Jagat Ram .......Petitioner Versus State of H.P. & Ors. ......Respondents

.

_________________________________________________________________

19. CWP No.1713 of 2021

Krishan Chand Dhiman .......Petitioner Versus State of H.P. & Ors. ......Respondents

_________________________________________________________________

20. CWP No.2881 of 2021

Prem Chand .......Petitioner Versus

State of H.P. & Ors. ......Respondents

_________________________________________________________________

21. CWP No.4382 of 2021

Chamaru Ram .......Petitioner

Versus State of H.P. & Ors. ......Respondents

_________________________________________________________________

22. CWP No.4929 of 2021

Shamsher Singh .......Petitioner Versus HRTC & Ors. ......Respondents _________________________________________________________________

23. CWP No.2588 of 2022

Jagat Ram .......Petitioner Versus State of H.P. & Ors. ......Respondents

.

_________________________________________________________________

24. CWP No.8659 of 2022

Hukmo Devi .......Petitioner Versus State of H.P. & Ors. ......Respondents

____________________________________________________________

Coram Hon'ble Ms. Justice Jyotsna Rewal Dua, Judge

1 Whether approved for reporting?

_________________________________________________________________ For the petitioner(s): Mr. A.K.Gupta, Advocate, in all the petitions.

the respondent(s): Ms.Seema Sharma, Deputy Advocate General, for respondents-State, in all the petitions.

Mr. Ajay Chauhan, Advocate, for the

respondent(s)-HRTC in CWP No. 1756 of 2019.

Mr. V. B. Verma, Advocate for respondents No.1 and 2 in CWP No.4929 of 2021.

Mr. Amit Singh Chandel, Advocate, for respondent No.3 in CWP No. 1746 of 2020.

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

Mr.Sudhir Thakur, Senior Advocate with Mr. Karun Negi, Mr. Balram Sharma, Deputy Solicitor General of India, Mr. Lokender Paul Thakur, Senior Panel Counsel, Mr. Rajesh

.

Kash, Mr. Tek Ram Sharma, Mr.

Rangil Singh and Mr. Tara Chand Chauhan Advocates for the respondent(s)-Accountant General, in

the respective petitions.

Jyotsna Rewal Dua, Judge

the petitioners

employees.

They in

are

Learned counsel for the petitioners submits that

these petitions

seeking applicability are/were

of Class-III

judgment

rendered by the Hon'ble Apex Court in Civil Appeal No.

6309 of 2017, titled Sunder Singh Vs. The State of

Himachal Pradesh & Ors.

This Court in CWP No.3385 of 2019 decided on

21.10.2022 (Roop Lal Vs. State of Himachal Pradesh and

others) has held that the judgment in Sunder Singh's case

(supra) has no applicability to Class-III employees. Hence, the

relief prayed for by the petitioner(s) with respect to

applicability of Sunder Singh's case, cannot be granted

to them. No other point was urged. Accordingly, all these

petitions are dismissed alongwith pending miscellaneous

application(s), if any.

.

                                             Jyotsna Rewal Dua





                                                   Judge
    May 11, 2023
       R.Atal





                   r          to










 

 
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