Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Daulat Ram vs Hrtc And Ors
2023 Latest Caselaw 15300 HP

Citation : 2023 Latest Caselaw 15300 HP
Judgement Date : 4 October, 2023

Himachal Pradesh High Court
Daulat Ram vs Hrtc And Ors on 4 October, 2023
Bench: Satyen Vaidya
    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                    CWP No. 7223 of 2023




                                                                         .
                                                    Decided on: 04.10.2023





     Daulat Ram.                                                     ....Petitioner.





                                             Versus

     HRTC and Ors.                                                   ...Respondents.

     Coram



     Whether approved for reporting? 1
                     r                     to
     The Hon'ble Mr. Justice Satyen Vaidya, Judge.

     For the petitioner            :         Mr. Ashok Kumar, Advocate.

     For the respondents               :     Mr. Vinod K. Gupta, Advocate.

     Satyen Vaidya, Judge (Oral)

Notice. Mr. Vinod K. Gupta, learned

counsel, appears and waives service of notice on

behalf of respondents.

2. Petitioner has prayed for following

substantive relief(s):-

i) That respondent may kindly be directed to consider the case of the petitioner for granting the arrear of revised

1 Whether reporters of the local papers may be allowed to see the judgment?

pension/family pension/gratuity within a time bound manner.

(ii) The respondents may kindly be directed to

.

consider and decide the representation

(Annexure P-3) of the petitioner in accordance with law within time bond

manner.

3. Learned counsel for the petitioner submits

that the issues raised in the instant petition are no

more res integra and have already been adjudicated

upon by Hon'ble Division Bench of this r Court on

31.05.2023 while deciding CWP No. 2108 of 2023. He

further submits that similar view has been taken by

Hon'ble Single Bench of this Court while deciding

CWP No. 6611 of 2023 on 19.09.2023.

4. On the strength of aforesaid judgments,

learned counsel for the petitioner has made further

submission that his client will be content in case the

directions are issued to respondents to consider the

prayers made in the instant petition within a time

bound manner in light of aforesaid judgments.

5. Accordingly, the instant petition is disposed

of with direction to respondent No. 2 to consider and

decide the prayers made in the petition by the

petitioners in light of the above referred judgments

.

passed by Hon'ble Division Bench and Hon'ble

Single Bench of this Court, respectively, within a

period of eight weeks from today. In case, the

petitioner is found similarly situated to the petitioner

in afore-mentioned petitions, he shall also be granted

all the reliefs as have been made permissible to the

petitioner in CWP Nos. 2108 and 6611 of 2023.

6. Pending miscellaneous application(s), if

any, shall also stand disposed of.

7. For compliance to come up on 04.12.2023.





                                              (Satyen Vaidya)
    4th October, 2023                             Judge





         (sushma)






 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter