Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikram Singh vs Himachal Road Transport ...
2023 Latest Caselaw 17777 HP

Citation : 2023 Latest Caselaw 17777 HP
Judgement Date : 9 November, 2023

Himachal Pradesh High Court
Vikram Singh vs Himachal Road Transport ... on 9 November, 2023
Bench: Vivek Singh Thakur, Bipin Chander Negi

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

.

CWPOA No. 2343/2020, CWP Nos. 823, 4467,

4468, 4609, 4613, 4614, 4615, 4628, 4632, 4633, 4634, 4635, 4654 of 2020, CWPOA Nos. 2090, 2178, 2385, 3011, 3421, 4254, 4278, 4279, 4294, 4297, 4300, 4302 and 4336 of 2020.

Reserved on : 15.09.2023

CWPOA Nos. 6232, 5711,5801,6916 of 2019, CWP No. 5168 of 2020, CWPOA Nos. 2821,

2824, 2833, 2846 of 2020, CWP No. 941 of 2021 and CWP No. 6987 of 2022.

                    Reserved on         : 18.09.2023
                  r Date of Decision:     09 November, 2023.


    1.   CWPOA No. 2343 of 2020



    Vikram Singh                                              ......Petitioner
                                Versus




Himachal Road Transport Corporation .....Respondent

2. CWP No.823 of 2020

Jaswant Singh .....Petitioner Versus

Himachal Road Transport Corporation .....Respondent

3. CWP No. 4467 of 2020

Ghanshyam Singh .....Petitioner Versus

Himachal Road Transport Corporation & Anr. .....Respondents

.

    4.   CWP No. 4468 of 2020





    Dhani Ram                                               .....Petitioner
                                Versus





    Himachal Road Transport Corporation & Anr.      .....Respondents


    5.   CWP No. 4609 of 2020





    Durga Dutt                                             .....Petitioner
                                Versus

    Himachal Road Transport Corporation & Anr.      .....Respondents


    6.   CWP No. 4613 of 2020

    Padam Singh                                        .....Petitioner
                                Versus


    Himachal Road Transport Corporation & Anr.      .....Respondents

    7.   CWP No. 4614 of 2020




    Khem Singh                                           .....Petitioner
                                Versus





    Himachal Road Transport Corporation & Anr.      .....Respondents





    8.   CWP No. 4615 of 2020

    Ghanshyam                                            .....Petitioner
                                Versus

    Himachal Road Transport Corporation & Anr.      .....Respondents

    9.   CWP No. 4628 of 2020

    Himat Ram                                              .....Petitioner
                                Versus










    Himachal Road Transport Corporation & Anr.       .....Respondents




                                                           .
    10.   CWP No. 4632 of 2020





    Uma Shankar                                              .....Petitioner
                                 Versus





    Himachal Road Transport Corporation & Anr.        .....Respondents

    11.   CWP No. 4633 of 2020





    Inder Singh                                              .....Petitioner
                                 Versus

    Himachal Road Transport Corporation & Anr.       .....Respondents

    12.   CWP No. 4634 of 2020

    Tej Ram                                                  .....Petitioner
                                 Versus


    Himachal Road Transport Corporation & Anr.       .....Respondents

    13.   CWP No. 4635 of 2020




    Shashi Bhusan                                            .....Petitioner
                                 Versus





    Himachal Road Transport Corporation & Anr.        .....Respondents





    14.   CWP No. 4654 of 2020

    Puran Chand                                              .....Petitioner
                                 Versus

    Himachal Road Transport Corporation & Anr.        .....Respondents

    15.   CWPOA No.2090 of 2020

    Rami Chand & others                                    .....Petitioners
                                 Versus










    Himachal Road Transport Corporation & Anr.     .....Respondents




                                                         .
    16.   CWPOA No. 2178 of 2020





    Surjeet Singh & others                                .....Petitioners
                               Versus





    Himachal Road Transport Corporation & Anr.     .....Respondents

    17.   CWPOA No. 2385 of 2020





    Gurbax Singh & others                                 .....Petitioners
                               Versus

    Himachal Road Transport Corporation & Anr.     .....Respondents

    18.   CWPOA No. 3011 of 2020

    Rakesh Kumar & others                                 .....Petitioners
                               Versus


    Himachal Road Transport Corporation & Ors.      .....Respondents

    19.   CWPOA No. 3421 of 2020




    Ishwar Dass & others                                  .....Petitioners
                               Versus





    Himachal Road Transport Corporation & Ors.      .....Respondents





    20.   CWPOA No. 4254 of 2020

    Mukesh Kumar                                           .....Petitioner
                               Versus

    Himachal Road Transport Corporation & Anr.      .....Respondents

    21.   CWPOA No. 4278 of 2020

    Ram Chand                                              .....Petitioner
                               Versus










    Himachal Road Transport Corporation & Anr.     .....Respondents




                                                         .
    22.   CWPOA No. 4279 of 2020





    Punjab Singh                                           .....Petitioner
                               Versus





    Himachal Road Transport Corporation & Anr.     .....Respondents

    23.   CWPOA No. 4294 of 2020





    Piar Singh                                             .....Petitioner
                               Versus

    Himachal Road Transport Corporation & Anr.     .....Respondents

    24.   CWPOA No. 4297 of 2020

    Pawan Kumar                                            .....Petitioner
                               Versus


    Himachal Road Transport Corporation & Anr.     .....Respondents

    25.   CWPOA No. 4300 of 2020




    Parkash Chand                                          .....Petitioner
                               Versus





    Himachal Road Transport Corporation & Anr.     .....Respondents





    26.   CWPOA No. 4302 of 2020

    Sugreev Kumar                                          .....Petitioner
                               Versus

    Himachal Road Transport Corporation & Anr.      .....Respondents

    27.   CWPOA No. 4336 of 2020

    Raj Kumar                                              .....Petitioner
                               Versus










    Himachal Road Transport Corporation & Anr.        .....Respondents




                                                           .
    28.   CWPOA No. 6232 of 2019





    Hira Lal                                                 .....Petitioner
                                 Versus





    Himachal Road Transport Corporation & Anr.        .....Respondents

    29.   CWPOA No. 5711 of 2019





    Chander Parkash Verma                                    .....Petitioner
                                 Versus

    Himachal Road Transport Corporation & Anr.        .....Respondents

    30.   CWPOA No. 5801 of 2019

    Dharam Parkash                                           .....Petitioner
                                 Versus


    Himachal Road Transport Corporation & Anr.        .....Respondents

    31.   CWPOA No. 6916 of 2019




    Bhubnesh Kumar                                           .....Petitioner
                                 Versus





    Himachal Road Transport Corporation & Anr.       .....Respondents





    32.   CWP No. 5168 of 2020

    Krishan Lal                                              .....Petitioner
                                 Versus

    Himachal Road Transport Corporation & Anr.       .....Respondents

    33.   CWPOA No. 2821 of 2020

    Anil Kumar                                               .....Petitioner
                                 Versus










    Himachal Road Transport Corporation & Anr.       .....Respondents




                                                           .
    34.   CWPOA No. 2824 of 2020





    Suresh Kumar                                             .....Petitioner
                                 Versus





    Himachal Road Transport Corporation & Ors.       .....Respondents

    35.   CWPOA No. 2833 of 2020





    Charan Dass                                              .....Petitioner
                                 Versus

    Himachal Road Transport Corporation & Anr.        .....Respondents

    36.   CWPOA No. 2846 of 2020

    Chakar Ram                                               .....Petitioner
                                 Versus


    Himachal Road Transport Corporation & Anr.        .....Respondents

    37.   CWP No. 941 of 2021




    Ghanshyam Singh                                          .....Petitioner
                                 Versus





    Himachal Road Transport Corporation & Anr.        .....Respondents





    38.   CWP No. 6987 of 2022

    Mohan Lal & others                                      .....Petitioners
                                 Versus

    Himachal Road Transport Corporation & Anr.       .....Respondents










    Coram:




                                                                              .

Hon'ble Mr. Justice Vivek Singh Thakur, Judge. Hon'ble Mr. Justice Bipin Chander Negi, Judge.

Whether approved for reporting? Yes

For the petitioner (s): M/s Shyama Prashad Chatterji, Sanjeev Kumar Motta, Avinash Jaryal and Balwant Singh Thakur, Advocates for the respective petitioner(s).

For the respondents: Mr. Anup Rattan, Senior Advocate with Ms. Shubh Mahajan, Mr. Raman Jamalta and Mr. Shyam Singh, Advocates, for the respective respondents.

____________________________________________________ Bipin Chander Negi, Judge

Since common questions arise for consideration in all these

matters, therefore, with the consent of the parties, the same are

being taken up together for disposal.

2. The brief facts giving rise to the present petitions are

admitted and lie in a narrow compass. Vide order dated

23.03.1996, in exercise of powers conferred by Section 45 of the

Road Transport Corporation Act, 1950 (hereinafter referred to as

"the Act"), the Board of Directors of the Himachal Road Transport

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

Corporation (hereinafter, for purpose of brevity, referred to as "the

respondent-Corporation") with the prior concurrence of the

.

Government of Himachal Pradesh, made regulations called the

Himachal Road Transport Corporation (Class I, II, III, IV) Service

(Recruitment, Promotion and Certain Conditions of Service)

Regulations, 1996. The same came into effect from the very

same date. At this juncture, it would be appropriate to refer to the

Repeal and Savings Clause provided under the aforesaid service

regulations. The same Clause is being reproduced herein below

for ready reference:-

"15. REPEAL AND SAVING:

The Corporation shall have the inherit right to amend, alter or modify these regulations at any time at its sole discretion, in consultation with the State Government where

necessary.

Provided that it shall not affect in any manner

anything done or any action taken already under the relevant rules, regulations, directions or orders in force or applicable

at the relevant time."

3. Thereafter, vide instructions dated 12.12.2003, the

Government of Himachal Pradesh informed all concerned that the

Government had decided to incorporate "contract" recruitment as

a mode of recruitment in addition to the other existing modes of

recruitment, i.e., "direct" and "promotion" in all the Recruitment

and Promotion Rules. The respondent-Corporation, in furtherance

of the aforesaid instructions, amended its Service Regulations on

.

03.08.2006, whereby 'contractual recruitment' was added as an

additional mode to the already existing modes of recruitment

prescribed therein.

4. In the 95th meeting of the Board of Directors of the

respondent-Corporation held on 02.08.2003 vide Item No.4

contained therein, a decision was taken to recruit 153 Drivers, on

contract basis, on a fixed amount of Rs.5,000/- per month. The

present petitioners have been appointed as Drivers in pursuance

of the aforesaid decision taken. The recruitment in pursuance to

the aforesaid had taken place in the year, 2003-06. The

petitioners were regularized after 6-8 years of their appointments

on contract basis.

5. The grievance of the petitioners is that they have been

regularized after six years of service, whereas in certain cases,

details whereof have been given in the petition, similarly situate

individuals have been regularized after one year of service. Other

than the aforesaid, the petitioners' contention is that in the service

regulations there is no provision for contractual appointment.

Hence, their appointments should be made on a regular basis.

6. Feeling aggrieved, some of the petitioners had preferred

Original Application before the erstwhile Himachal Pradesh State

.

Administrative Tribunal. The Original Applications so filed were

disposed of by the erstwhile Tribunal directing the respondent-

Corporation to consider their cases. While disposing of the

aforesaid Original Applications, a specific reference was made to

decision rendered by this Court in CWP No.9279 of 2011, titled as

Jagdish Chand and others vs. Himachal Road Transport

Corporation, decided on 09.01.2014. A reference to the

aforesaid was made, as parity was being sought on the basis of

the same.

7. A perusal of the consideration order dated 6.4.2017 passed

in furtherance of the directions issued by the erstwhile Tribunal

reflects that the cases of similarly situate individuals were

dismissed on account of the fact that Jagdish Chand who had

been granted relief in CWP No.9279 of 2011 was not similarly

situate as the present petitioners/applicants who had approached

the erstwhile Tribunal for Jagdish Chand had been appointed prior

to Government of Himachal Pradesh instructions dated

12.12.2003 issued by the Department of Personnel, wherein the

Government had asked all concerned to modify their Recruitment

& Promotion Rules in order to incorporate a new mode of

recruitment, i.e, 'contractual appointment'.

.

8. In the aforesaid backdrop, the present petitioners have

approached this Court. In the reply filed, respondent-Corporation

has taken a plea of existence of an alternate remedy in terms of

the Industrial Disputes Act, 1947. Other than the aforesaid, the

respondent-Corporation has raised a plea of acquiescence for

according to the respondent-Corporation, the petitioners have

accepted their appointments without any protest and they got their

contracts renewed annually. A plea that the petition is barred by

limitation/delay & laches has also been taken.

9. The respondent-Corporation has further, in it reply,

contended that since its incorporation it is following the general

instructions including Policies relating to recruitment, condition of

service, training of its employees and wages being paid as issued

by the State Government in this regard. Based on the aforesaid, it

is contended that the instructions dated 12.12.2003, whereby the

State had directed all concerned to modify their Recruitment and

Promotion Rules in order to incorporate a new mode of

recruitment, i.e., contractual appointment, is being followed "in

principle" by the respondent-Corporation, though service

regulations in this respect were amended on 03.08.2006

.

10. Other than the aforesaid, it would be appropriate to refer to

the reply of the respondent-Corporation, wherein it is categorically

stated that in pursuance to the Board of Directors 95th meeting

held on 02.08.2003 in Item No.4, it was decided to recruit 153

Drivers on contractual basis at Rs.5,000/- per month. Besides the

aforesaid, with respect to employees who had been regularized

after one year, the stand taken by the respondent-Corporation is

that they have been engaged before 12.12.2003 (date of issuance

of instruction of State Government).

11. We have heard learned counsel for the parties and have

carefully gone through the record.

12. From a perusal of the record, it is interesting to note that in

the minutes of the 77th meeting of the Board of Directors of the

respondent-Corporation, held on 26.12.1994, Item No.77.2, had

been placed for consideration of the Board of Directors. A perusal

whereof reflects that a procedure sought to be adopted for making

contractual recruitment had been placed for the consideration of

the Board. The aforesaid procedure was sought to be followed

post relaxation of the Recruitment and Promotion Rules in this

respect. In the procedure proposed 7 conditions were placed for

the consideration of the Board with respect to make a contractual

.

recruitment. Condition No.vii was as follows:-

"After completion of one year, the cases will be reviewed for

offering regular employment".

13. The aforesaid proposal was accepted by the Board,

however, the aforesaid condition No.vii had been deleted.

Despite the same, a condition in this regard was incorporated in

the terms and conditions of appointment. The relevant extract of

the condition incorporated in this regard in the appointment letters

issued despite the same having been rejected by the Board is

being reproduced herein below:-

"3. The appointment will be initially for 89 days where

after each case will be considered for regular appointment by the appointing authority concerned on merits on his one

year performance basis."

It is an admitted fact that regularization of individuals,

appointed on contractual basis in pursuance to the Board's

approval in its 77th meeting held on 26.12.1994, was after one

year.

14. Other than the aforesaid, it would be appropriate to refer to

Office order dated 30.06.2014 passed in favour of Hoshiar Singh,

a Driver working in the respondent-Corporation. The said

individual was appointed as a Driver on 30.03.2001 (contract

.

basis) as per the terms and conditions of his appointment, his

services were to be regularized after one year. However, the

services of the said individual were regularized on 18.04.2011.

Being aggrieved by the belated regularization, the said individual

had approached the Managing Director of the respondent-

Corporation, who after considering the case, allowed his

regularization on completion of one year service in terms of the

condition of appointment. The Managing Director further held that

since with respect to the working of Hoshiar Singh, there was

never any objection raised by the respondent-Corporation rather it

was added to the same that the said individual's contract had

been renewed, therefore, there was no requirement of assessing

the merit of Hoshiar Singh.

15. From the documents which have been placed on record by

the respondent-Corporation, specifically Annexure R/P dated

29.10.2004, it is clearly evident that in the case of one Sunder

Mohan, Virender Kumar, Kulwant Singh Sanamguru, Shadi Ram,

Raghubir Singh and Arun Kumar, condition No.3 as had existed

in previous contracts, detail whereof has been already stated

supra, was incorporated in their contracts despite the fact that

their recruitments had been made in the year, 2004. The same

.

belies the contention of the respondent-Corporation that post

12.12.2003, there was no provision for regularizing the

incumbents appointed after one year. The stand now taken is

that such individuals have not been regularized after one year

despite the existence of a condition in this regard. The stand is of

no consequence as this condition has not been withdrawn,

meaning thereby that they are entitled to benefits of CWP

No.9279 of 2011 titled as Jagdish Chand and others vs. HRTC,

which have been denied to them.

16. Strong reliance has been placed by the petitioners on the

judgment passed by a Co-ordinate Bench of this Court in LPA

No.21 of 2013, titled State of HP and others vs. Ravinder

Kumar alongwith connected matters, decided on 4.10.2019.

Based on the aforesaid, it is strongly contended by the petitioners

that in the absence of a provision for making contractual

appointment in the respondent-Corporation, the same could not

have been made, therefore, their appointments right from the start

need to be treated as regular appointment. The ratio of the

judgment referred to above clearly supports the case of the

petitioners and on this count they are entitled to claim

appointment(s) on regular basis with effect from their initial date of

.

appointment(s). The recruitments had been made in accordance

with the prescribed eligibilities in the R&P Rules and after duly

advertising the posts.

17. At this juncture, it would be appropriate to refer to Section

45, which relates to the power to make regulations and reads as

under:- r "45. Power to make regulations.--

(1) A Corporation may, with the previous sanction of the State Government, make regulations, not inconsistent with this Act and the rules made thereunder, for the

administration of the affairs of the Corporation. (2) In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for

all or any of the following matters, namely:--

(a) the manner in which, and the purposes for which,

persons may be associated with the [Board] under section 10;

(b) the time and place of meetings of the [Board] and the procedure to be followed in regard to transaction of business at such meetings;

(c) the conditions of appointment and service and the scales of pay of officers and [other employees of the Corporation other than the Managing Director, the Chief Accounts Officer and the Financial Adviser or,

as the case may be, the Chief Accounts Officer-cum- Financial Adviser];

.

[(d) the issue of passes to the employees of the

Corporation and other persons under section 19;

(e) the grant of refund in respect of unused tickets

and concessional passes under section 19.]"

18. Undoubtedly, Section 45 of the Act empowers the

Corporation to make regulations, but that is subject to the

requires three steps:-

r to previous sanction of the State Government. This necessarily

"(i) The Corporation "frames or "proposes" regulations by its resolution. These have to be sent to the State Government for according sanction.

(ii) The State Government then accords its sanction. In

this power of the Government it is implicit that it may reject or suggest amendment or modification in the proposed regulations and eventually accord its

sanction.

(iii) After the State Government accords its sanction, the Corporation "makes" regulations."

19. The power conferred on the Corporation to make

regulations is a power which, under Section 5(1), vests in and is

exercised by the Board of Directors of the Corporation. Whereas,

the power to make regulations relating to the conditions of service

of officers and other employees of the corporation, under Section

45(2)(c) is vested in the Board of Directors of the Corporation and

such a power to make regulations (commonly termed as Rules by

.

the Corporation) can only be exercised with the previous sanction

of the State Government.

20. In so far as the plea of alternate remedy is concerned, since

the petitioners are claiming a right to be considered for

regularization on completion of one year of service and

discrimination is writ large on account of the fact that similarly

situate employees like the petitioners have been treated

differently, therefore, there is an infraction of fundamental rights of

the petitioners guaranteed under Article 14 of the Constitution of

India. Hence, in view of law laid down by the Hon'ble Supreme

Court in Whirlpool Corporation vs. Registrar of Trade Marks,

Mumbai and others, reported in 1998 (8) SCC 1, we find no

force in the contention of the respondent-Corporation in this

regard. More so, when the facts are admitted and the remedy to

which the petitioners are being sought to be relegated would not

be efficacious, at this stage, as the same would unnecessarily

defer adjudication of the present petitions. Besides the aforesaid

plea of existence of an alternate remedy is an exercise on

account of judicial restraint which we are of the considered

opinion would not be appropriate to be exercised in the facts and

circumstances of the cases at hand.

.

21. The plea that the petitioners had accepted their

appointment without any protest is also liable to be rejected on

account of existence of un-equal bargaining power inter se

parties. The petitioners were in no position to dictate terms of

appointment. The petitioners had accepted a paltry salary of

Rs.5,000/-, which is admittedly lesser than what would have been

given to incumbents appointed regularly for doing the same job.

The same reflects an exploitative tendency on the part of the

respondent-Corporation and does not behove of the Corporation

as a model employer. In this regard, it would be appropriate to

refer to the decision of the Hon'ble Supreme Cout in Central

Inland Water Transport Corporation Ltd. and another vs.

Brojo Nath Ganguly and another, 1986 (3) SCC 156.

22. In this respect, reliance placed by the respondent-

Corporation on the decision of the Co-ordinate Bench of this

Court in CWP No.211 of 2018, titled as Himachal Pradesh State

Electricity Board Limited and Others vs. Jagat Singh, decided

on 27.08.2019, is of no avail as the same is clearly

distinguishable. Therein, it has been laid that all identically placed

persons need to be treated alike by extending the benefit is

subject to certain exceptions of delay and laches and

.

acquiescence. With respect to the aforesaid principle, the learned

Division Bench therein had placed reliance upon the decision of

the Hon'ble Supreme Court in State of Uttar Pradesh vs. Arvind

Kumar Srivastava (2015) 1 SCC 347. However, a perusal of the

aforesaid authoritative pronouncement of the Apex Court reflects

that the aforesaid two exceptions would not apply when the

matter pertains to a Policy matter like a Scheme of regularization

as is in the cases at hand.

23. In so far as the plea of limitation/delay and laches is

concerned, the same is also liable to be rejected. As has already

been stated supra, the plea of petitioners is based on

discrimination which is violative of Article 14 of the Constitution of

India. In this regard, it would be appropriate to refer to the

decision of the Hon'ble Supreme Court in K. Thimmappa and

others vs. Chairman, Central Board of Directors, State Bank

of India and another, 2001 (2) SCC 259, wherein, it has been

categorically laid down that if there is an infraction of Article 14 of

the Constitution of India then petition cannot be dismissed on the

ground of delay and laches.

24. A plea of negative parity has been raised by the

respondent-Corporation. The same is rejected as the same does

.

not arise for consideration in the facts and circumstances of the

cases at hand.

25. For delayed regularization, petitioners cannot be blamed as

the same was to be done by the respondent-Corporation. In this

regard, reliance is placed on the decision of a Co-ordinate Bench

of this Court in CWP No.2735 of 2010, titled as Rakesh Kumar

vs. State of HP and others alongwith connected matters,

decided on 28.07.2010.

26. The stand of the respondent-Corporation that instructions

dated 12.12.2003, "in principle" was being followed by the

respondent-Corporation till its adoption in the year, 2006 is also

liable to be rejected. A perusal of the memorandum for

consideration of the meeting of the Board of Directors of the

respondent-Corporation, held on 18.09.2012, specially Item

No.120.12 categorically reflects that the instructions of the

State Government are not applicable to the employees of the

HRTC ipso facto, as such, the same are required to be placed

before the Board of Directors for consideration and approval.

A perusal of the said Item placed before the Board clearly reflects

that therein a proposal was mooted by the respondent-

Corporation to adopt the Contractual Employees Regulation

.

Policy of the State Government. In view of the aforesaid, it is

evident that the stand now being sought to be taken in the reply

that the instructions of the State Government ipso facto apply, is

contrary to the stated position hereinabove. The stand now taken

seems to be based on the convenience and suitability of the

respondent-Corporation. Moreover, in our considered view

Section 45 of the Road Transport Corporation Act, as stated

supra, prescribes the mandatory procedure required to be

followed. The same is being referred by way of an abundant

caution. In the cases at hand, we have not gone into the

question, as to whether the respondent-Corporation has followed

the procedure prescribed for amending the Rules in 2006 for the

reason that adjudication there upon will be of no consequence in

the cases at hand.

27. The recruitments in question, as has already been stated

supra, had been initiated in furtherance of approval accorded in

this regard in the 95th Board meeting held on 02.08.2003 prior to

issuance of instructions dated 12.12.2003 and its adoption by the

Board on 03.08.2006. Therefore, the petitions filed by the

petitioners, being similarly situate as their counterparts who had

been appointed earlier with respect to whom parity was being

.

sought, deserves to be allowed on this account also.

28. Even otherwise prior to 2010, there is no Regularization

Policy of the State which has been adopted by the respondent-

Corporation. Hence, on this account also the respondent-

Corporation will have to uniformly regularize contractual

appointees after one year.

29. In view of above discussion, we are of the considered

opinion that there is merit in the claim of petitioners and same is

accepted, whereas plea of the respondents-Corporation is

rejected being not sustainable. Petitioners are held entitled for

regularization from the date of completion of one year contractual

service after initial appointment, with all consequential benefits

from the due date. However, we are not awarding any interest

thereon, at this stage. The consequential benefits shall be

extended to the petitioners within one month from today, arrears

whereof shall be paid to the petitioners on or before 30.04.2024,

failing which the respondents-Corporation shall also be liable to

pay interest thereon at the rate of 6% per annum.

30. Accordingly, present petitions are disposed of in the

aforesaid terms, so also, the pending miscellaneous

.

application(s), if any.






                                                ( Vivek Singh Thakur)
                                                       Judge




    09 November, 2023 (KS)
                    r              to           ( Bipin Chander Negi)
                                                       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