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

Dilwar vs Chaudhary Sarwan Kumar Himachal ...
2023 Latest Caselaw 18383 HP

Citation : 2023 Latest Caselaw 18383 HP
Judgement Date : 24 November, 2023

Himachal Pradesh High Court

Dilwar vs Chaudhary Sarwan Kumar Himachal ... on 24 November, 2023

          IN THE HIGH COURT OF HIMACHAL PRADESH
                             AT SHIMLA
                                          CWP No.9263 of 2023
                              Decided on: 24th November, 2023
    __________________________________________________________




                                                                          .
    Dilwar





                                                     ....Petitioner
                               Versus
    Chaudhary Sarwan Kumar Himachal Pradesh





    Krishi Vishvavidyalaya Palampur
                                                                           ......Respondent
    Coram




                                                of
    Hon'ble Mr. Justice Ranjan Sharma, Judge
    1 Whether approved for reporting?


    For the petitioner:
                      rt                   Mr. Sat Prakash, Advocate.
    For the respondent:                    Mr. Vijay Kumar, Advocate                          vice

                                           Mr. Prince Chauhan, Advocate.

    Ranjan Sharma, Judge (Oral)

Notice. Mr. Vijay Kumar, Advocate vice

Mr. Prince Chauhan, learned Standing Counsel, appears

and waives service of notice on behalf of the sole

respondent.

2. The petitioner has filed the instant writ petition,

with the following prayers:-

"(i) That the respondent University may kindly be directed to regularize the services of the petitioner from due date w.e.f. 01-01-2002 on

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

completion of 8 years daily wage service rendered by the petitioner.

(ii). To grant benefit of refixation of pay of the petitioner with effect from 01-01-2002 with all

.

consequential benefits as per the law laid down

by the Hon'ble Apex Court and this Hon'ble Court in the interest of justice and fair play."

3. The petitioner in the above petition was Daily

Wage Worker, working in the Respondent-University and

of has been regularized by the University in the year 2007,

which is not in dispute.

rt

4. Case of the petitioner, as submitted by learned

counsel is that the petitioner was claiming work charge

status on completion of eight years of service with all

consequential benefits incidental thereof, as has been

conferred by the Respondent-University to Sarwan Kumar

dated 16.09.2023, Annexure P-2.

5. Per contra, at this stage, learned counsel

appearing for the Respondent-University submits that

Sarwan Kumar has been granted the benefit on the basis of

the judgment passed by this Court in CWP No.1396 of

2019, decided on 12.01.2023. He further submits that the

Respondent-University has filed a SLP vide Diary No.28840

of 2023 titled as CSKHPKV vs. Sarwan Kumar, which is

pending before the Hon'ble Apex Court.

.

6. Faced with this situation, learned counsel for

the petitioner submits that though the Respondent-

University has filed a SLP which is pending before the

Hon'ble Apex Court but no interim protection has been

of granted to the University by the Hon'ble Apex Court.

7. In the above background, learned vice counsel rt for the petitioner, on instructions, submits that the

petitioner may be permitted to make a representation to

the Registrar of the Respondent-Chaudhary Sarwan Kumar

Krishi Vishvavidyalaya, within three weeks from today;

with further directions to the aforesaid respondent to

examine the case of the petitioner and then to pass

appropriate orders, in accordance with law, within six

weeks, thereafter.

8. Needless to say that, this Court has not adverted

to the rival contentions and merits of the matter and all

Questions of facts and law are left open.

In aforesaid terms, the writ petition as well as

the pending miscellaneous application(s), if any, also stand

disposed of, accordingly.

.

(Ranjan Sharma)

Judge November 24, 2023 (Bhardwaj)

of rt

 
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