Citation : 2023 Latest Caselaw 17538 HP
Judgement Date : 4 November, 2023
Tarvijo versus Municipal Corporation, Chamba and others alongwith connected matters
.
Ex. Petition No.64 of 2023 a/w
Ex. Petition Nos. 62, 65, 66 and 67 of 2023
04.11.2023 Present: Ms. Shalini Thakur, Advocate, for the petitioner(s).
Mr. Adarsh K. Vashista, Advocate, for respondent No.1, in all the petitions.
Mr. Ramakant Sharma, Additional Advocate General, for respondents No.2 and 3.
Learned counsel for the respondent-Municipal
Council, Chamba, District Chamba, Himachal Pradesh has
placed on record office order dated 2.11.2023, passed by
Executive Officer, Municipal Council, Chamba, whereby
petitioners have been granted work charge status w.e.f. due
date, subject to outcome of SLP pending in the Hon'ble
Supreme Court.
In view of the above, petitions are closed with a
direction to the respondents to ensure payment of
consequential benefits in terms of the judgment/direction
passed by this Court on or before 31st March 2024. Needless
to say, for redressal of grievance, if still survives, petitioners
shall have right to avail appropriate remedy.
(Vivek Singh Thakur), Judge
(Sandeep Sharma ), Judge November 04, 2023 (shankar)
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!